Gujarat High Court High Court

Ahmedabad vs Khodiyar on 1 December, 2010

Gujarat High Court
Ahmedabad vs Khodiyar on 1 December, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1737/2001	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1737 of 2001
 

With


 

CIVIL
APPLICATION No. 4154 of 2001
 

In


 

FIRST
APPEAL No. 1737 of 2001
 

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

 

AHMEDABAD
MUNICIPAL CORPORATION - Appellant(s)
 

Versus
 

KHODIYAR
INDUSTRIES - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
MG NAGARKAR for
Appellant(s) : 1, 
MR NM KAPADIA for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate Mr.Nagarkar for the appellant seeks permission to withdraw
this appeal. Permission, as prayed for, is granted. The appeal stands
disposed of as withdrawn.

Civil
Application No. 4154/2001

This
application stands disposed of in view of withdrawal of the appeal.
Rule discharged. No costs.

[A.L.Dave,J.] [K.M.Thaker,J.]

(patel)

   

Top