Gujarat High Court
Surendranagar vs Trent on 28 September, 2010
Gujarat High Court Case Information System
Print
SCA/10766/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10766 of 2008
=========================================================
SURENDRANAGAR
DISTRICT C0 - OPERATIVE BANK LTD & 1 - Petitioner(s)
Versus
TRENT
GROUP COOPERATIVE COTTON SALE GINNING & PRESSING SOC LT & 1 -
Respondent(s)
=========================================================
Appearance :
MR
SHALIN N MEHTA for Petitioner(s) : 1 - 2.
MR DK NAKRANI for
Respondent(s) : 1,
MR NK RAVAL AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 28/09/2010
ORAL
ORDER
Mr.
Shalin Mehta, learned counsel for the petitioners upon instruction
received from the Surendranagar District Co-operative Bank Limited,
seeks permission to withdraw this petition in view of the fact that
since the parties are covered by the interlocutory order, the cause
of action now does not survive. Permission is granted. The petition
stands disposed of as withdrawn. Rule is discharged. Interim relief,
if any, stands vacated. Liberty to revive in case of difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top