Gujarat High Court
Jubilee vs Vepar on 7 September, 2011
Gujarat High Court Case Information System
Print
SCA/16145/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16145 of 2004
=========================================================
JUBILEE
MOTOR STORES & 2 - Petitioner(s)
Versus
VEPAR
VIKAS CO OPERATIVE BANK LTD. - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY D SUTHAR for
Petitioner(s) : 1 - 3.
MR BC DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 12/04/2006
ORAL
ORDER
Shri
Suthar, learned advocate seeks permission to withdraw the present
Special Civil Application. Permission is accordingly granted. The
petition is dismissed as withdrawn. Notice is discharged.
Ad-interim relief, if any, stands, vacated.
[
M.R. Shah, J. ]
RMR.
Top