Gujarat High Court High Court

Rajubhai vs Ahmedabad on 23 November, 2010

Gujarat High Court
Rajubhai vs Ahmedabad on 23 November, 2010
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/12121/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 12121 of 2010
 

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

 

RAJUBHAI
RATILAL PATEL - PRESIDENT, EMPLOYEES UNION OF - Applicant(s)
 

Versus
 

AHMEDABAD
TEXTILES INDUSTRY'S RESEARCH ASSOCIATION - THRO' & 6 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JT TRIVEDI for MR VIPUL A SHAH
for
Applicant(s) : 1, 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 23/11/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

1. Mr.

JT Trivedi, learned advocate for Mr. Vipul Shah, learned advocate for
the petitioner, upon instructions received from the petitioner does
not press this petition and seeks leave to withdraw the same, at this
stage.

2. Hence,
leave to withdraw the petition is granted. The petition stands
disposed of as it is withdrawn.

(A.M.KAPADIA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top