Gujarat High Court
Silcotex vs Pee on 9 April, 2010
Gujarat High Court Case Information System
Print
COMP/3/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 3 of 2010
=========================================
SILCOTEX
SILICONES PRIVATE LIMITED - Petitioner(s)
Versus
PEE
TEE SILK MILLS PRIVATE LIMITED - Respondent(s)
=========================================
Appearance :
MS
VAIBHAVI K PARIKH for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 09/04/2010
ORAL
ORDER
Ms.
Vaibhavi Parikh, learned advocate appearing on behalf of the
petitioner has stated at the bar that in view of the consent terms
arrived at between the parties, there is no cause to continue with
the proceedings. She has produced on record the consent terms
arrived at between the parties, which is directed to be taken on
record.
In
view of the above consent terms, learned advocate appearing on behalf
of the petitioner seeks permission to withdraw the present petition.
Accordingly, the present petition is dismissed as withdrawn. Notice
is discharged.
(M.
R. SHAH, J.)
siji
Top