Gujarat High Court
New vs R.K.Cement on 9 November, 2011
Gujarat High Court Case Information System
Print
CA/16613/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16613 of 2010
In
FIRST
APPEAL (STAMP NUMBER) No. 2553 of 2004
=========================================================
NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
Versus
R.K.CEMENT
SERVICES (INDIA) PVT.LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
RULE
UNSERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 09/11/2011
ORAL
ORDER
Learned
advocate Ms.Megha Jani has submitted letter dated 26.09.2011 written
to her by the Incharge, Legal Cell, and requested this Court to take
the same on record. Accordingly, the office is directed to take this
letter on the record and proceedings of this case.
She
has then submitted that in light of the said letter dated
26.09.2011, she seeks permission to withdraw both the above
referred proceedings. Permission is granted. Both the above referred
proceedings are disposed of accordingly, as withdrawn
(G.B.SHAH,J.)
Girish
Top