Gujarat High Court High Court

Company vs State on 19 March, 2009

Gujarat High Court
Company vs State on 19 March, 2009
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CR.MA/778/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No.778 of 2004
 

===================================================
 

NAGARJUNA
CONSTRUCTION CO LTD 

 

COMPANY
SEC. M V SHINIVASA & 2 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=================================================== 
Appearance
: 
MS TEJAL VASHI for
MR JAL SOLI UNWALA for the APPLICANTS 
PUBLIC
PROSECUTOR for Respondent(s) : 1, 
MR
HARSHAD J SHAH for Respondent(s) :
2, 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 19/03/2009 

 


 ORAL
ORDER

Learned
advocate Ms.Vashi appears for Mr.Unwala, learned advocate for the
applicants, seeks permission to place on record a copy of E-mail
communication dated 18.03.2009, addressed to Shri Unwala, whereunder
the learned advocate has been instructed to withdraw the application.
Accordingly, permission is granted to withdraw the application.
Application stands, accordingly, rejected as withdrawn. Interim
relief stands vacated.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top