Gujarat High Court
Radix vs Heranba on 21 January, 2010
Gujarat High Court Case Information System
Print
COMP/196/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 196 of 2009
=========================================================
RADIX
IMPEX PVT LTD - Petitioner(s)
Versus
HERANBA
INDUSTRIES LIMITED - Respondent(s)
=========================================================
Appearance :
MR
PRATIK P THAKKAR for
Petitioner(s) : 1,
MR HEMANT B RAVAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 21/01/2010
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw the
petition, under instructions, in light of the fact that the
respondent Company has paid over the principal amount of the
outstanding due and payable to the petitioner Company. In the
circumstances, without going into merits of the controversy between
the parties, permission is granted to withdraw the petition. The
petition stands disposed of accordingly. Notice discharged.
Sd/-
(D.A.
Mehta, J.)
M.M.BHATT
Top