Gujarat High Court
Appearance vs Ms Varsha Brahmbhatt For on 24 January, 2011
Gujarat High Court Case Information System
Print
FA/1042/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1042 of 2010
To
FIRST
APPEAL No. 1125 of 2010
=========================================================
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION THROUGH
Versus
PARVATIBEN
VITHALBHAI BHIKHABHAI & 2
=========================================================
Appearance
:
MR
MG NAGARKAR for
Appellant.
MS VARSHA BRAHMBHATT for Respondent : 1,
MS ASHA
BRAHMBHATT for Respondent : 1,
NOTICE SERVED for Defendant(s) : 2
3.
MR AJ
DESAI, AGP, for the State in F.A. Nos.1042/2010 to 1084/2010
MR KL
PANDYA, AGP, for the State in F.A.Nos.1085/2010 to
1125/2010
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE V. M. SAHAI
Date
: 24/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr.Nagarkar for the appellant, upon written instructions by
communication No. GIDC: LAW:Kharachi:1254, dated 29.12.2010, from the
appellant-Gujarat Industrial Development Corporation, seeks
permission to withdraw these appeals. The said communication is taken
on record of the case. Permission, as prayed for, is granted. The
appeals stand disposed of accordingly. No costs.
[A.L.Dave,J.]
[V.M.Sahai,J.]
-patel
Top