Gujarat High Court
Ghcl vs Arun on 26 September, 2011
Gujarat High Court Case Information System
Print
AO/316/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 316 of 2011
=========================================================
GHCL
LIMITED - Appellant(s)
Versus
ARUN
GOENKA - Respondent(s)
=========================================================
Appearance
:
MR
AS VAKIL for
Appellant(s) : 1,
SINGHI & CO for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 26/09/2011
ORAL
ORDER
Learned
advocate Ms. Abhinita Chaturvedi for learned advocate Mr. Vakil for
the appellant states that the AO does not survive, as the suit has
been withdrawn. Learned advocate Ms. Nisha Kothari for the
respondent is also present.
In
view of above statement, the AO stands disposed of as having become
infructuous. Interim relief, if any, stands vacated.
(BANKIM.N.MEHTA,
J.)
shekhar*
Top