Gujarat High Court High Court

Rashminbhai vs Official on 29 July, 2010

Gujarat High Court
Rashminbhai vs Official on 29 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6835/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6835 of 2010
 

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

RASHMINBHAI
MAFATBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

OFFICIAL
LIQUIDATOR OF PRAGATI CO-OPERATIVE BANK LTD & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR APURVA R
KAPADIA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 
MR DIPEN K
DAVE for Respondent(s) : 2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 29/07/2010 

 

ORAL
ORDER

1. Shri
Apurva Kapadia, learned advocate appearing for petitioners has stated
at the Bar that entire amount due and payable to the Pragati
Cooperative Bank Limited (Liquidation) has been paid and No Due
Certificate is also issued by the respondent No.1. He places on
record the certificate issued by the respondent No.1 dated 27.07.2010
as well as the zerox copy of the Memorandum of Equitable Mortgage
Deeds Release on record, which are directed to be taken on record.

2. In
view of the above, he seeks permission to withdraw the present
petition. Permission is, accordingly, granted. Present petition is
dismissed as withdrawn. Notice is discharged. Ad-interim relief, if
any, stands vacated. No costs.

(M.R.

Shah, J.)

*menon

   

Top