Gujarat High Court
Ahmedabad vs Khodiyar on 1 December, 2010
Gujarat High Court Case Information System
Print
FA/1737/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1737 of 2001
With
CIVIL
APPLICATION No. 4154 of 2001
In
FIRST
APPEAL No. 1737 of 2001
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
Versus
KHODIYAR
INDUSTRIES - Defendant(s)
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant(s) : 1,
MR NM KAPADIA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 01/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.Nagarkar for the appellant seeks permission to withdraw
this appeal. Permission, as prayed for, is granted. The appeal stands
disposed of as withdrawn.
Civil
Application No. 4154/2001
This
application stands disposed of in view of withdrawal of the appeal.
Rule discharged. No costs.
[A.L.Dave,J.] [K.M.Thaker,J.]
(patel)
Top