Gujarat High Court
Appearance: vs Tanna Associates For on 13 December, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 10361 of 1996
--------------------------------------------------------------
UNION BANK OF INDIA
Versus
AHMEDABAD MUNICIPAL CORPORATION
--------------------------------------------------------------
Appearance:
NANAVATI ASSOCIATES for Petitioners
TANNA ASSOCIATES for Respondent No. 1
SERVED BY DS for Respondent No. 2
--------------------------------------------------------------
CORAM : MR.JUSTICE S.M.SONI and
MR.JUSTICE H.R.SHELAT
Date of Order: 07/02/97
ORAL ORDER
“Ld.advocate,Mr.Tanna for the respondent
Corporation states before us that the Corporation shall
withdraw the impugned disputed bill without prejudice to
their rights to issue a fresh one before 31st March 1997.
In view of this statement of Mr.Tanna,ld.advocate for the
petitioner seeks permission to withdraw this petition.
Permission granted. Petition stands disposed of as
withdrawn. However, liberty to revive the petition in
case of difficulty, granted. Notice discharged. Interim
relief vacated.”