Gujarat High Court
Akshar vs Pashchim on 16 July, 2010
Gujarat High Court Case Information System
Print
SA/270/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 270 of 2009
=========================================================
AKSHAR
OXYGEN PVT LTD - Appellant(s)
Versus
PASHCHIM
GUJARAT VIJ CO. LTD. & 1 - Defendant(s)
=========================================================
Appearance :
MR
DG CHAUHAN for
Appellant(s) : 1,MS NAYANA M PATEL for Appellant(s) : 1,
MR DIPAK
R DAVE for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 16/07/2010
ORAL
ORDER
Ms.
Nayana M Patel, on behalf of Mr D G Chauhan, learned Advocate for
the appellant, on instructions, seeks permission to withdraw this
Appeal. Permission as prayed for is granted. This Appeal is
disposed of as withdrawn. Notice is discharged. Interim relief, if
any, stands vacated. The Note filed by the learned Advocate for
withdrawal of this Appeal is ordered to be taken on record.
[H.B. ANTANI, J.]
msp
Top