Gujarat High Court
Sanghvi vs Pankajbhai on 26 September, 2011
Gujarat High Court Case Information System
Print
SCA/7110/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7110 of 2011
=========================================================
SANGHVI
WRITING INDUSTRIES PVT LTD & 2 - Petitioner(s)
Versus
PANKAJBHAI
MOHANBHAI - Respondent(s)
=========================================================
Appearance :
MR.VARUN
K.PATEL for
Petitioner(s) : 1 - 3.
NOTICE SERVED for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/09/2011
ORAL
ORDER
1. Learned
Advocate for the petitioner states that the parties are negotiating
an amicable settlement in the matter, that is likely to take
sometime, therefore the petitioner has instructed the learned
Advocate for the petitioner to withdraw this petition with a liberty
to file a fresh petition, if required.
2. Request
is granted. Petition is disposed of as withdrawn. Notice is
discharged.
(RAVI
R TRIPATHI, J.)
sompura
Top