Gujarat High Court Case Information System
Print
SCA/1876/2002 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1876 of 2002
======================================
AMARNATH
TRANSPORT COMPANY, MR.BHARATBHAI R.PANDYA-A SOLE - Petitioner
Versus
BHARAT
SANCHAR NIGAM LIMITED & 2 - Respondents
======================================
Appearance
:
MR
DC DAVE for Petitioners.
MR KETAN A DAVE for Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 05/03/2010
ORAL ORDER
Mr.
Ketan A. Dave, learned advocate appearing for the respondent states
that the respondent is going to withdraw the impugned notice which is
challenged in the present petition with a liberty to take appropriate
legal proceedings.
On
the basis of this statement, Mr. Viral Dave, learned advocate
appearing for Mr. D. C. Dave for the petitioner seeks permission to
withdraw this petition. Permission as prayed for is granted. This
petition is accordingly disposed of as withdrawn. Rule discharged
without any order as to costs.
Liberty
is reserved to the petitioner to revive this petition in case the
respondent does not withdraw the impugned notice. If any fresh
action is taken and if it goes contrary to the petitioner, it is open
for the petitioner to challenge the same before the appropriate
Forum.
Sd/-
[K. A. PUJ, J.]
Savariya
Top