Gujarat High Court
Gulamhussain vs Alok on 22 October, 2008
Gujarat High Court Case Information System
Print
SCA/614220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6142 of 2008
==========================================
GULAMHUSSAIN
IBRAHIM BOGA - Petitioner(s)
Versus
ALOK
INDUSTRIES LTD & 4 - Respondent(s)
==========================================
Appearance
:
MR HARIN P
RAVAL for Petitioner(s) : 1,
MR RS SANJANWALA
for Respondent(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) : 2
- 5.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/10/2008
ORAL
ORDER
Shri
Chintan Champaneri, learned advocate appearing on behalf of Shri
Harin Raval, learned advocate for the petitioner has submitted that
the parties have settled the dispute amicably out of the Court and,
therefore, he seeks permission to withdraw the present Special Civil
Application. Permission is granted accordingly. The present Special
Civil Application is dismissed as withdrawn. Ad-interim relief
granted earlier, if any, stands vacated.
(M.R.
SHAH, J.)
siji
Top