Gujarat High Court High Court

Gajendra vs Narmada on 30 August, 2011

Gujarat High Court
Gajendra vs Narmada on 30 August, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8296/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8296 of 2011
 

 
=========================================================

 

GAJENDRA
RATILAL RANA & 4 - Petitioner(s)
 

Versus
 

NARMADA
COTTON PRODUCERS COOPERATIVE SPINNING MILLS LTD. & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.YOGEN
N PANDYA for
Petitioner(s) : 1 - 5. 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 30/08/2011 

 

ORAL
ORDER

After
the matter was heard for some time, learned advocate Mr.Yogen N.
Pandya for the petitioners seeks permission to withdraw this
petition. Permission is granted. The petition is disposed of as
withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top