Gujarat High Court
Baroda vs Asset on 10 October, 2008
Gujarat High Court Case Information System Print SCA/12406/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 12406 of 2008 ========================================================= BARODA ELECTRO ENGINEERING PRODUCTS PVT LTD & 2 - Petitioner(s) Versus ASSET RECONSTRUCTION COMPANY INDIA LTD (ARCIL) & 1 - Respondent(s) ========================================================= Appearance : MR PAVAN S GODIAWALA for Petitioner(s) : 1 - 3. None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE JAYANT PATEL Date : 10/10/2008 ORAL ORDER
Mr.Shah,
learned Counsel with Mr.Godiawala for the petitioners, seeks
permission to withdraw the present petition with a view to resort to
appropriate proceedings before the appropriate forum.
Permission
granted. Disposed of as withdrawn.
10.10.2008 (Jayant Patel, J.) vinod Top