Gujarat High Court
State vs Gujarat on 10 July, 2008
Gujarat High Court Case Information System
Print
COMA/366/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 366 of 2008
In
COMPANY
PETITION No. 205 of 1996
With
COMPANY
APPLICATION No. 367 of 2008
In
COMPANY
PETITION No. 205 of 1996
=========================================================
STATE
BANK OF INDIA,CORPORATE OFFICE:SBI BLDG.,MADAME CAMA - Applicant(s)
Versus
GUJARAT
STATE TEXTILE CORPN. LIMITED (IN LIQN.)UNIT:NEW - Respondent(s)
=========================================================
Appearance
:
MR
AC GANDHI for
Applicant(s) : 1,
MS AMEE YAJNIK for Respondent(s) : 1,
MR
NITIN K MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 10/07/2008
COMMON
ORAL ORDER
Learned
advocate for applicant seeks permission to withdraw these
applications stating that dues of the applicant are already settled.
A communication to that effect is placed on record. Permission is
granted. Disposed of accordingly. Notices in both the applications
are discharged.
(Ravi
R. Tripathi, J)
Aakar
Top