Gujarat High Court
Ahmedabad vs Sagar on 7 October, 2008
Gujarat High Court Case Information System
Print
FA/80/5499 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 8054 of 1999
=========================================================
AHMEDABAD
ELECTRICITY CO. LTD. - Appellant(s)
Versus
SAGAR
TEXTILE MILLS PVT. LTD. - Defendant(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Appellant(s) : 1,
MR BK DAMANI for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 07/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Learned
Advocate for the appellant submitted withdrawal purshis, signed by
the authorised person and also affirmed before the Notary. In view of
above referred purshis, learned Advocate for the appellant seeks
permission to withdraw this Appeal. Learned Advocate Mr. Damani,
appearing on behalf of other side has no objection. Accordingly, this
Appeal is disposed of as withdrawn.
(R.P.DHOLAKIA,J.)
(Z.
K. SAIYED, J. )
sas
Top