Gujarat High Court
Zeel vs State on 19 October, 2011
Gujarat High Court Case Information System
Print
SCA/15743/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15743 of 2011
=========================================================
ZEEL
ENTERPRISES THRO PROPRIETOR PANKAJKUMAR & 1 - Petitioner(s)
Versus
STATE
BANK OF INDIA - Respondent(s)
=========================================================
Appearance
:
MR
PH BUCH for
Petitioner(s) : 1 - 2.
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Learned
advocate for the petitioners seeks permission to withdraw this
petition with a view to availing of an alternative remedy available
to the petitioners. Permission, as prayed for, is granted. The
petition stands disposed of as withdrawn.
[A.L.Dave,Actg.CJ.]
[
J.B.Pardiwala,J.]
-patel
Top