Gujarat High Court High Court

Baroda vs B on 10 November, 2008

Gujarat High Court
Baroda vs B on 10 November, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6025/1994	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6025 of 1994
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

BARODA
FOUNDRY - Petitioner
 

Versus
 

B
M RATHOD - Respondent
 

=========================================================
 
Appearance : 
MR
KM PATEL for Petitioner : 1, 
RULE SERVED for
Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 10/11/2008 

 

 
 
ORAL
JUDGMENT

Mr.

Varun Patel with Mr. K.M.Patel, learned counsel appearing for the
petitioner under telephonic instructions from his client seeks
permission to withdraw this petition at this stage as the matter has
already been settled, however, requests for liberty to revive in case
of difficulty. The permission as sought for is granted. Matter is
dismissed as withdrawn. Rule discharged. Interim relief, if any,
stands vacated.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top