Gujarat High Court High Court

Baroda vs Unknown on 25 March, 2010

Gujarat High Court
Baroda vs Unknown on 25 March, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/587/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR ORDERS No. 587 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10093 of 2009
 

With


 

MISC.CIVIL
APPLICATION No. 588 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 8607 of 2009
 

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


 

BARODA
TRADERS CO OPERATIVE BANK LTD - Applicant(s)
 

Versus
 

DURA
PACKS & 5 - Opponent(s)
 

=========================================================
Appearance : 
MR
MTM HAKIM for
Applicant(s) : 1, 
MR SP MAJMUDAR for Opponent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 25/03/2010 

 

ORAL
ORDER

Mr.

Hakim, learned counsel for the applicant seeks permission to withdraw
the present applications since as per him, there are typographical
errors and he wants to make correct statement in the applications and
he further states that liberty may be granted to the applicant to
file the application once again.

Without
expressing any opinion on merits, permission granted. Disposed of as
withdrawn. However, the present order shall not operate as a bar to
the applicant in pursuing another application/s, if otherwise
permissible in law.

(JAYANT
PATEL, J.)

*bjoy

   

Top