Gujarat High Court Case Information System
Print
MCA/2342/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2342 of 1999
In
SPECIAL
CIVIL APPLICATION No. 5860 of
1998
=========================================================
ISMAIL
MOHMAD MAHIDA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================================
Appearance
:
MR
AMAR D MITHANI for
Applicant(s) : 1,
MR SP HASURKAR for Opponent(s) : 1,
None for
Opponent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/02/2011
ORAL
ORDER
Mr.
Amar D. Mithani, learned advocate for the applicant states that
pending the proceedings, the grievance of the applicant has been
redressed, therefore, he may be permitted to withdraw the
application.
The
learned advocate for the applicant has tendered communication dated
31.12.2008 of the applicant, instructing him to withdraw the
application. The same is taken on the record of the case.
Upon
the above statement being made by the learned advocate for the
applicant, permission to withdraw the application is granted. The
application is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top