Gujarat High Court High Court

Rajnikant vs Pharma on 3 May, 2010

Gujarat High Court
Rajnikant vs Pharma on 3 May, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/223/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 223 of 2010
 

In


 

CIVIL
SUITS No. 1 of 2005
 

 
 
=========================================


 

RAJNIKANT
DEVIDAS SHROFF & 1 - Applicant(s)
 

Versus
 

PHARMA
CHEM & 5 - Respondent(s)
 

=========================================
 
Appearance : 
SINGHI
& CO for
Applicant(s) : 1 - 2. 
MR MANAV A MEHTA for Respondent(s) : 1 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 03/05/2010 

 

 
 
ORAL
ORDER

Shri
Sunit Shah, learned advocate appearing on behalf of the applicants
seeks permission to withdraw the present application with a liberty
to file a fresh application as no particulars are given in the
present application. Permission is granted. The present application
is dismissed as withdrawn.

(M.R.

SHAH, J.)

siji

   

Top