Gujarat High Court High Court

Dakshin vs Sureshbhai on 22 July, 2008

Gujarat High Court
Dakshin vs Sureshbhai on 22 July, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2032/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2032 of 2007
 

In
SPECIAL CIVIL APPLICATION No. 19472 of 2007
 

With


 

CIVIL
APPLICATION No. 14228 of 2007
 

In
LETTERS PATENT APPEAL No. 2032 of 2007
 

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

 

DAKSHIN
GUJARAT VIJ COMPANY LIMITED - Appellant(s)
 

Versus
 

SURESHBHAI
V GOTI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP HASURKAR for
Appellant(s) : 1, 
MR HARDIK S SONI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

Date
: 22/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Mr.Hasurkar
appears for the appellant ? Dakshin Gujarat Vij Company Limited. He
places on record copy of the communication dated 15th
July, 2008. In view of the instruction contained in the said
communication, he seeks leave to withdraw this Appeal.

Leave
is granted. The Appeal and the Civil Application stand disposed of as
withdrawn. Copy of the communication dated 15th July, 2008
and the accompanying communication dated 26th May, 2008 be
maintained on the record.

(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)

   

Top