Gujarat High Court
Rajesh vs Icici on 18 March, 2009
Gujarat High Court Case Information System
Print
CR.MA/5058/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 5058 of 2008
======================================
RAJESH
MEHTA & COMPANY THRO JAYESH B. MEHTA & 1 - Applicant(s)
Versus
ICICI
BANK LIMITED THRO BRIJESH JOSHI,MANAGER & 1 - Respondent(s)
======================================
Appearance :
MR
BB NAIK for Applicant(s) : 1 - 2.
MR CR ABICHANDANI for
Respondent(s) : 1,
PUBLIC PROSECUTOR for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/03/2009
ORAL
ORDER
Learned
counsel Mr. Nitin Amin, appearing for Mr. B.B. Naik learned counsel
for the applciant, under the instruction of the applicant, seeks
permission to withdraw this application.
Permission
is granted.
This
application stands disposed of as withdrawn. Notice is discharged.
The interim relief stands vacated.
(ANANT
S. DAVE, J.)
(swamy)
Top