Gujarat High Court
Poonamben vs Branch on 22 June, 2011
Gujarat High Court Case Information System
Print
SCA/7569/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7569 of 2011
=========================================
POONAMBEN
WD/O RITESHBHAI MAJMUDAR - Petitioner(s)
Versus
BRANCH
MANAGER - BANK OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
MR
EE SAIYED for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 22/06/2011
ORAL
ORDER
The
petition is liable to be dismissed only on the ground of availability
of appropriate alternative remedy. Learned counsel, however, sought
permission to withdraw the petition with liberty to making
appropriate representation before the respondent Nos. 1 and 2, if the
petitioner were so advised. Permission being granted, the petition is
disposed as withdrawn.
[D.H.WAGHELA,
J.]
JYOTI
Top