Gujarat High Court High Court

Ahmedabad vs Sagar on 7 October, 2008

Gujarat High Court
Ahmedabad vs Sagar on 7 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/80/5499	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 8054 of 1999
 

 
 
=========================================================

 

AHMEDABAD
ELECTRICITY CO. LTD. - Appellant(s)
 

Versus
 

SAGAR
TEXTILE MILLS PVT. LTD. - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Appellant(s) : 1, 
MR BK DAMANI for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 07/10/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
Advocate for the appellant submitted withdrawal purshis, signed by
the authorised person and also affirmed before the Notary. In view of
above referred purshis, learned Advocate for the appellant seeks
permission to withdraw this Appeal. Learned Advocate Mr. Damani,
appearing on behalf of other side has no objection. Accordingly, this
Appeal is disposed of as withdrawn.

(R.P.DHOLAKIA,J.)

(Z.

K. SAIYED, J. )

sas

   

Top