Gujarat High Court
Suryavinayak vs Axis on 15 June, 2010
Gujarat High Court Case Information System
Print
SCA/6855/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6855 of 2010
=================================================
SURYAVINAYAK
ENGINEERING PVT LTD THROUGH DIRECTOR & 4 - Petitioner(s)
Versus
AXIS
BANK & 2 - Respondent(s)
=================================================
Appearance :
MR
HARSHADRAY A DAVE for Petitioner(s) : 1 - 5.
None for
Respondent(s) : 1 - 2.
MR PS CHAMPANERI for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 15/06/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
This
is the second petition preferred for the same cause of action. For
the said reason, while the Court was inclined to impose some costs,
the learned counsel for the petitioners sought permission to withdraw
the writ petition. The petition is permitted to be withdrawn without
any liberty to move before this Court for the same cause of action.
The
writ petition is dismissed as withdrawn.
[S.J.MUKHOPADHAYA,
C.J.]
[AKIL
KURESHI, J.]
Sundar/-
Top