Gujarat High Court
G.V vs Dharnendra on 10 November, 2008
Gujarat High Court Case Information System
Print
COMP/13219/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 132 of 1998
=========================================================
G.V.
RAMAN & 4 - Petitioner(s)
Versus
DHARNENDRA
MILK FOODS PROCESSORS LTD. - Respondent(s)
=========================================================
Appearance
:
NOTICE
UNSERVED for
Petitioner(s) : 1 - 4.MR DIPAK R DAVE for Petitioner(s) : 5,
MR
HIMANSHU J MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 10/11/2008
ORAL ORDER
Mr. Dipak Joshi, learned advocate appearing with Mr. Dipak R. Dave,
states that Mr.Dave is appearing for all the five petitioners. He
has further submitted that the matter is settled between the parties.
He has, therefore, requested to permit the petitioners to withdraw
this petition. Permission as prayed for is granted. Accordingly
this petition is disposed off. Notice is discharged without any
order as to costs.
(K. A. PUJ, J.)
kks
Top