Gujarat High Court High Court

Dahyabhai vs Indian on 30 June, 2008

Gujarat High Court
Dahyabhai vs Indian on 30 June, 2008
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10366/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10366 of 2003
 

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

 

DAHYABHAI
KALABHAI ROHIT - Petitioner(s)
 

Versus
 

INDIAN
OIL CORPORATION LTD. & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SURESH M TRIVEDI for
Petitioner(s) : 1,MR HARSHAD R TRIVEDI for Petitioner(s) : 1, 
RULE
SERVED for Respondent(s) : 1,5 - 7. 
SERVED BY RPAD - (R) for
Respondent(s) : 1, 
M/S THAKKAR ASSOC. for Respondent(s) : 2, 
MR
RM VIN for Respondent(s) : 3, 
MR HM PARIKH for Respondent(s) :
4, 
MR.HEMANG H PARIKH for Respondent(s) : 4, 
SINGHI & CO
for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 30/06/2008 

 

 
ORAL
ORDER

Mr.

Trivedi, learned Advocate for the petitioner submits that his client
has written a letter to him on 12.6.2008 and informed him to withdraw
this petition. Therefore, Mr. Trivedi seeks permission to withdraw
this petition, under the instruction of his client. Accordingly, this
petition is dismissed as withdrawn. Letter dated 12.6.2008 written by
the petitioner is ordered to be taken on record. This petition is
dismissed as withdrawn. Rule discharged. Interim relief, if any,
granted earlier is vacated. No order as to costs.

(Z.K.SAIYED,J.)

sas

   

Top