Gujarat High Court
Ahmedabad vs Madhusudan on 10 October, 2008
Gujarat High Court Case Information System
Print
FA/1241/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1241 of 2007
With
CIVIL
APPLICATION No. 3491 of 2007
=========================================================
AHMEDABAD
MUNICIPAL CORP. - Appellant(s)
Versus
MADHUSUDAN
TILES FIRM - Defendant(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant(s) : 1,
None
for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 10/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Learned
advocate Mr Nagarkar seeks permission to withdraw this appeal.
Permission is granted. This appeal stands dismissed as withdrawn.
As
the main First Appeal is withdrawn, Civil Application No. 3491/2007
accordingly stands dismissed.
(R.P.
DHOLAKIA, J.)
(Z.K.
SAIYED, J.)
mandora/
Top