Gujarat High Court
Bank vs Vishveshkumar on 28 April, 2011
Gujarat High Court Case Information System
Print
SCA/7390/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7390 of 2002
=========================================================
BANK
OF BARODA - Petitioner(s)
Versus
VISHVESHKUMAR
SUNILBHAI PATEL MINOR - THROUGH GUARDIAN & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KM PARIKH for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2, 4,
MR
KB PUJARA for Respondent(s) : 1 - 2.
RULE SERVED for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 28/04/2011
ORAL
ORDER
Mr.
KM Parikh learned advocate for the petitioner-Bank seeks permission
to withdraw the petition in view of the instructions received by him
from the petitioner-Bank. Mr. Parikh learned advocate places on
record the letter dated 7.4.2011 of the Bank addressed to him. Mr
Parikh is permitted to withdraw the petition as prayed for. The
petition stands disposed of as withdrawn.
[BELA
TRIVEDI, J.]
mandora/
Top