Gujarat High Court
Baroda vs B on 10 November, 2008
Gujarat High Court Case Information System
Print
SCA/6025/1994 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6025 of 1994
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
BARODA
FOUNDRY - Petitioner
Versus
B
M RATHOD - Respondent
=========================================================
Appearance :
MR
KM PATEL for Petitioner : 1,
RULE SERVED for
Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 10/11/2008
ORAL
JUDGMENT
Mr.
Varun Patel with Mr. K.M.Patel, learned counsel appearing for the
petitioner under telephonic instructions from his client seeks
permission to withdraw this petition at this stage as the matter has
already been settled, however, requests for liberty to revive in case
of difficulty. The permission as sought for is granted. Matter is
dismissed as withdrawn. Rule discharged. Interim relief, if any,
stands vacated.
(S.R.BRAHMBHATT,
J.)
pallav
Top