Gujarat High Court High Court

Dharmendrakumar vs Dakshin on 30 July, 2010

Gujarat High Court
Dharmendrakumar vs Dakshin on 30 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5861/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5861 of 2010
 

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

 

DHARMENDRAKUMAR
MANHARLAL BAKKHASWALA - Petitioner(s)
 

Versus
 

DAKSHIN
GUJARAT VIJ CO LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1, 
MS LILU K BHAYA for
Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/07/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. MB Gandhi for petitioner and learned Advocate
Ms.Lilu K. Bhaya for respondent company.

Today,
when the matter is taken up for hearing, learned Advocate Mr.MB
Gandhi has, under the instructions from the petitioner
Dharmendrakumar Manharlal Bakkhaswala who is present in this Court,
sought permission to withdraw this petition with a view to approach
concerned respondent company in respect to grievance raised in this
petition.

Accordingly,
permission is granted. Present petition is disposed of as withdrawn
with a liberty to petitioner to approach respondent company. As and
when such approach is made by petitioner, let respondent company may
consider such request made by petitioner as early as possible within
two months from date of receipt of such request from petitioner.

In
view of these observations and directions, this petition is disposed
of as withdrawn. Notice is discharged.

(H.K.

Rathod,J.)

Vyas

   

Top