Gujarat High Court High Court

M/S vs Union on 31 March, 2010

Gujarat High Court
M/S vs Union on 31 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7879/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.7879 of 2009
 

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

M/S
PIONEER BARRELS MANUFACTURING CO. P.L.- Petitioner(s)
 

Versus
 

UNION
OF INDIA & 4 - Respondent(s)
 

=================================================== 
Appearance
: 
MR UDAY JOSHI for
M/S
TRIVEDI & GUPTA for the Petitioner 
None
for Respondent(s) : 1 -
5. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 31/03/2010 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
advocate for the petitioner seeks permission to withdraw the
petition, under instructions, as the matter has been rendered
infructuous. Permission granted. Petition stands rejected as
withdrawn.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top