Gujarat High Court
Swastik vs B.S.N.L on 16 April, 2010
Gujarat High Court Case Information System
Print
FA/4604/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4604 of 2008
With
CIVIL
APPLICATION No. 11027 of 2008
In
FIRST APPEAL No. 4604 of 2008
With
CIVIL
APPLICATION No. 12889 of 2009
In
FIRST APPEAL No. 4604 of 2008
=========================================================
SWASTIK
NETVISION PVT. LTD. - Appellant(s)
Versus
B.S.N.L.
- Defendant(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Appellant(s) : 1,
MR JS YADAV for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 16/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
On
instructions, the learned counsel for the appellant wants to withdraw
the present appeal to approach the trial Court under Order 37 Rule 4
of the Civil Procedure Code. In view of that, this Court also feels
that the same is the right remedy available to the appellant. The
present proceeding is dismissed as withdrawn. R & P be sent back
to the Court concerned.
ORDER
IN CIVIL APPLICATIONS:
In
view of the above order, no order in civil applications.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top