Gujarat High Court
Mayank vs Bank on 22 October, 2008
Gujarat High Court Case Information System
Print
SCA/10539/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10539 of 2008
With
SPECIAL
CIVIL APPLICATION No. 13904 of 2006
=========================================================
MAYANK
RATILAL PATEL - Petitioner(s)
Versus
BANK
OF BARODA & 5 - Respondent(s)
=========================================================
Appearance
:
MR
DV PARIKH for
Petitioner(s) : 1,
MR BJ TRIVEDI for Respondent(s) : 1,
MR JT
TRIVEDI for Respondent(s) : 1,
MS JIGNASA B TRIVEDI for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2,4 -
6.
MR DHARMESH V SHAH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 22/10/2008
ORAL
ORDER
Mr.Mukesh
Vaidya for Mr.D.V.Parikh for the petitioner, by placing on record
the communication dated 17.10.2008 received by his client from the
respondent Bank of Baroda, seeks permission to withdraw the
petition.
Permission
granted. Disposed of as withdrawn. Notice discharged. I.R., if
any, stands vacated.
22.10.2008 (Jayant
Patel, J.)
vinod
Top