Gujarat High Court
Lilavatiben vs Bank on 20 October, 2008
Gujarat High Court Case Information System
Print
SCA/12817/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12817 of 2008
To
SPECIAL
CIVIL APPLICATION No. 12823 of 2008
=====================================================
LILAVATIBEN
S PANSURIYA THRO.POA. D.G.PATEL - Petitioner(s)
Versus
BANK
OF INDIA - Respondent(s)
=====================================================
Appearance :
MR
MB GOHIL for Petitioner(s) : 1,
None for Respondent(s) :
1,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 20/10/2008
COMMON
ORAL ORDER
Mr.
Gohil, learned counsel for the petitioners with a view to move Debts
Recovery Appellate Tribunal (DRAT) for modification/vacation of the
interim order, seeks permission to withdraw the petitions.
Permission
is granted. Disposed of as withdrawn.
(JAYANT
PATEL, J.)
ynvyas
Top