Gujarat High Court High Court

Agrilink vs Union on 5 August, 2008

Gujarat High Court
Agrilink vs Union on 5 August, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/10032/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10032 of 2008
 

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


 

AGRILINK
ASIA PRIVATE LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

============================================
 
Appearance : 
NANAVATI
ASSOCIATES for Petitioner(s) : 1
- 2. 
MR HARIN P
RAVAL for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
============================================


 
	  
		 
			 

CORAM :
			
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
learned advocate for the petitioners seeks permission to withdraw the
petition in light of communication dated 18.7.2008 addressed by the
petitioners to the learned advocate. Permission granted. The petition
stands rejected as withdrawn.

(D.A.

MEHTA, J.)

(HARSHA
DEVANI, J.)

shekhar/-

   

Top