Gujarat High Court Case Information System
Print
SCA/11323/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11323 of
2009
=========================================================
G
E INDIA INDUSTRIAL PVT LTD - Petitioner(s)
Versus
SHAILESHKUMAR
MANILAL PARMAR - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/04/2010
ORAL
ORDER
Heard
learned advocate Mr.K.D.Gandhi for Nanavati Associates on behalf of
petitioner. Learned advocate Mr.K.D.Gandhi submitted that number of
mistakes has been committed in filing present petition, which
requires to be corrected. Therefore, he prayed to permit the
petitioner to withdraw present petition with a view to file a fresh
petition of the same subject matter.
Considering
his request, present petition is disposed of as withdrawn, with a
liberty to file a fresh petition with all details and annexing
concerned orders, related to the cause of action. Accordingly,
present petition is disposed of as withdrawn without expressing any
opinion on merits.
(H.K.RATHOD,
J.)
..mitesh..
Top