Gujarat High Court
Ronak vs Union on 27 June, 2011
Gujarat High Court Case Information System
Print
FA/539/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 539 of 2010
=========================================================
RONAK
PRINTS (PRIVATE) LTD - Appellant(s)
Versus
UNION
BANK OF INDIA - Defendant(s)
=========================================================
Appearance
:
MR
BR GUPTA for
Appellant(s) : 1,MR VIVEK B GUPTA for Appellant(s) : 1,
MS NALINI
S LODHA for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Vivek
Gupta, learned advocate as well as Ms.Ami Patel, learned advocate for
Ms.Nalini Lodha, state that as the matter is settled outside the
Court, learned counsel for the appellant seeks permission to withdraw
the appeal. Permission is granted. Appeal stands disposed of as
withdrawn.
(JAYANT
PATEL, J.)
(R.M.CHHAYA,
J.)
Amit
Top