Gujarat High Court High Court

Appearance: vs Tanna Associates For on 13 December, 2010

Gujarat High Court
Appearance: vs Tanna Associates For on 13 December, 2010
Author: S.M.Soni,&Nbsp;Honourable Mr.Justice H.R.Shelat,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 10361 of 1996




     --------------------------------------------------------------
     UNION BANK OF INDIA
Versus
     AHMEDABAD MUNICIPAL           CORPORATION
     --------------------------------------------------------------
     Appearance:
          NANAVATI ASSOCIATES for Petitioners
          TANNA ASSOCIATES for Respondent No. 1
          SERVED BY DS for Respondent No. 2


     --------------------------------------------------------------


CORAM : MR.JUSTICE S.M.SONI and
        MR.JUSTICE H.R.SHELAT
     Date of Order: 07/02/97


ORAL ORDER

“Ld.advocate,Mr.Tanna for the respondent
Corporation states before us that the Corporation shall
withdraw the impugned disputed bill without prejudice to
their rights to issue a fresh one before 31st March 1997.
In view of this statement of Mr.Tanna,ld.advocate for the
petitioner seeks permission to withdraw this petition.
Permission granted. Petition stands disposed of as
withdrawn. However, liberty to revive the petition in
case of difficulty, granted. Notice discharged. Interim
relief vacated.”