Gujarat High Court
Baroda vs Asset on 10 October, 2008
Gujarat High Court Case Information System
Print
SCA/12406/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12406 of 2008
=========================================================
BARODA
ELECTRO ENGINEERING PRODUCTS PVT LTD & 2 - Petitioner(s)
Versus
ASSET
RECONSTRUCTION COMPANY INDIA LTD (ARCIL) & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PAVAN S GODIAWALA for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 10/10/2008
ORAL
ORDER
Mr.Shah,
learned Counsel with Mr.Godiawala for the petitioners, seeks
permission to withdraw the present petition with a view to resort to
appropriate proceedings before the appropriate forum.
Permission
granted. Disposed of as withdrawn.
10.10.2008 (Jayant
Patel, J.)
vinod
Top