Gujarat High Court
Chetan vs Narayanmurti on 28 March, 2011
Gujarat High Court Case Information System
Print
SCA/16761/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16761 of 2010
=========================================================
CHETAN
PARMAR - LIQUIDATOR - Petitioner
Versus
NARAYANMURTI
GANESH & 6 - Respondents
=========================================================
Appearance :
MR
SUMIT SHAH FOR MR RASESH H PARIKH
for Petitioner: 1,
NOTICE
SERVED for Respondents : 1 - 2.
MR ASHISH H SHAH for Respondents :
1,
NOTICE NOT RECD BACK for Respondents : 3,5 - 6.
MR BB NAIK
WITH MR VIMAL M PATEL for Respondent : 4,
NOTICE UNSERVED for
Respondent :
7,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 14/03/2011
ORAL
ORDER
In
view of order passed in Special Civil Application No. 14938 of 2010,
learned advocate for the petitioner seeks permission to withdraw this
petition. Permission as sought for is granted. Matter is disposed of
as withdrawn with a specific observation that the Court has not
opined on merits and it would be open for the petitioner to take out
appropriate contention as the guarantor would also be affected or
benefited by the OTS result and the parties are at liberty to take
out appropriate remedy under law. Notice discharged. No costs.
(S.R.BRAHMBHATT,
J.)
pallav
Top