Gujarat High Court
Trans vs Kaira on 2 December, 2010
Gujarat High Court Case Information System
Print
SCA/8829/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8829 of 2009
=========================================================
TRANS
GLOB FOOD LTD & 4 - Petitioner(s)
Versus
KAIRA
CAN COMPANY LTD & 6 - Respondent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Petitioner(s) : 1 - 5.
NOTICE SERVED for Respondent(s) : 1 - 2,
4,6 - 7.
NOTICE UNSERVED for Respondent(s) : 3,
NOTICE SERVED
BY DS for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/12/2010
ORAL
ORDER
Learned
advocate Mr.B.D.Karia for the petitioners states that the
petitioners will deposit the amount in question within one month as
per the order passed by the trial court and accordingly he seeks
permission to withdraw this petition. Permission as prayed for is
granted. The petition stands disposed of as withdrawn. Notice is
discharged with no order as to costs. Interim relief, if any,
granted earlier shall stand vacated.
(
M.D. SHAH, J. )
syed/
Top