Gujarat High Court High Court

Vinod vs Sardar on 21 January, 2011

Gujarat High Court
Vinod vs Sardar on 21 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/401/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 401 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 25264 of 2006
 

 
=================================================


 

VINOD
PURSHOTTAM RABARA & 3 - Appellant(s)
 

Versus
 

SARDAR
SAROVAR NARMADA NIGAM LTD. & 8 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MEHUL S SHAH for Appellant(s) : 1 - 4.                         
                                                              MR
SURESH M SHAH for Appellant(s) : 1 - 4. 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
MR PRANAV TRIVEDI, AGP for Respondent(s) : 2 -
3. 
MR CC BHALJA for Respondent(s) : 4 -
9. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 21/01/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
learned counsel for the appellants, on instructions, submitted that
the appellants have requested to withdraw the appeal to enable the
appellants to take up the matter with the State.

For
the said reason, without expressing any opinion, we allow the
appellants to withdraw the appeal without any liberty to prefer
second appeal against the very same order.

The
appeal stands disposed of as withdrawn.

[S.

J. MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top