Gujarat High Court
Baburam vs Deo on 28 July, 2008
Gujarat High Court Case Information System
Print
CA/8744/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8744 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8744 of 2000
=========================================================
BABURAM
NANDKISHOR TIWARI - Petitioner(s)
Versus
DEO
PRINT GUJARAT PRIVATE LTD. & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJ YAGNIK for
Petitioner(s) : 1,
MR RC JANI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/07/2008
ORAL ORDER
In
view of certain errors in the memo of application, Mr. Nayan Parekh
for Mr. AJ Yagnik seeks to withdraw the application with a liberty to
file fresh application for the same relief which is prayed for in
present application. The applicant is permitted to withdraw the
application with a liberty to file a fresh application for the same
relief as prayed for in the present application. The civil
application stands disposed of accordingly.
[
K.M. Thaker, J. ]
rmr.
Top