Gujarat High Court
Jayeshkumar vs Unknown on 15 March, 2010
Gujarat High Court Case Information System
Print
MCA/3018/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.
CIVIL APPLICATION No. 3018 of 2009
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 170 of 2009
In
SPECIAL
CIVIL APPLICATION No. 12229 of 2008
=========================================================
JAYESHKUMAR
S PATEL - Applicant(s)
Versus
KRISHAK
BHARATI COOPERATIVE LTD, THROUGH MANAGING DIRECTOR & 3 -
Opponent(s)
=========================================================
Appearance
:
MS
SRUSHTI A THULA
for
Applicant
None for
Opponents
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH 15th March 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Ms.
Shrushti A. Thula has appeared for the applicant. She states that she
has instructions to withdraw the application. She, therefore, seeks
leave to withdraw this Application.
Leave is granted. Application is disposed of as withdrawn.
{Ms.
R.M Doshit, J.}
{M.D
Shah, J.}
Prakash*
Top