Gujarat High Court High Court

Ahmedabad vs Valson on 31 March, 2010

Gujarat High Court
Ahmedabad vs Valson on 31 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/375/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 375 of 2003
 

With


 

CIVIL
APPLICATION No. 981 of 2003
 

In
FIRST APPEAL No. 375 of 2003
 

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

 

AHMEDABAD
MUNICIPAL CORP. - Appellant(s)
 

Versus
 

VALSON
VALVE COMPANY - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
JIRGA D JHAVERI for
Appellant(s) : 1, 
NOTICE SERVED for Defendant(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 31/03/2010 

 

ORAL
COMMON ORDER 

 

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
 

 


 

 ORDER

IN FIRST APPEAL

Learned
counsel for the appellant seeks permission to withdraw the appeal.
Permission is granted. Appeal stands dismissed as withdrawn. R &
P be sent back to the Court concerned.

ORDER
IN CIVIL APPLICATION

In
view of dismissal of first appeal, no order is required to be passed
in civil application, hence it stands disposed of accordingly.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top