Gujarat High Court
Pilot vs State on 22 February, 2011
Gujarat High Court Case Information System
Print
LPA/558/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 558 of 2010
In
SPECIAL CIVIL APPLICATION No. 1042 of 2009
With
CIVIL
APPLICATION No. 3148 of 2010
In
LETTERS PATENT APPEAL No. 558 of 2010
=========================================================
PILOT
ENGINEERS & FABRICATORS - Appellant(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance
:
MR
HR PRAJAPATI for
Appellant(s) : 1,
None for Respondent(s) : 1, 3,5 - 8.
MR PP
MAJMUDAR for Respondent(s) : 2,
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
MR.
S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 22/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
After
some argument, learned counsel for the appellant sought permission to
withdraw the Appeal. Appellant is permitted to file application in
terms with the amended provisions. He is so permitted without any
liberty to move against the said order.
The
Appeal and the Civil Application stand disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top