Gujarat High Court
Bakewell vs Mamlatdar on 18 June, 2010
Gujarat High Court Case Information System
Print
SCA/1448/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1448 of 2010
=========================================================
BAKEWELL
BISCUITS PVT LTD - Petitioner(s)
Versus
MAMLATDAR
& 4 - Respondent(s)
=========================================================
Appearance
:
MR.DIPAK
B PATEL for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 4.
MR VD
PARGHI for Respondent(s) : 3,
MR GN SHAH for Respondent(s) : 4,
MS
MINOO A SHAH for Respondent(s) : 4,
MR PS CHAMPANERI for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 18/06/2010
ORAL ORDER
Mr.Dipak
B. Patel, learned advocate appearing for the petitioner on written
instructions from the petitioner seeks permission to withdraw this
petition. Mr.Patel places on record letter dated 23.2.2010 received
from the petitioner instructing him to withdraw the petition.
In
the above view of the matter permission as prayed for is granted.
This petition is accordingly disposed of as withdrawn. Rule is
discharged without any order as to costs.
(K. A. PUJ, J.)
kks
Top