Gujarat High Court
Forge vs Union on 12 August, 2010
Gujarat High Court Case Information System
Print
SCA/8952/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8952 of 2010
=========================================
FORGE
& BLOWER INDUSTRIES LTD - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 1 - Respondent(s)
=========================================
Appearance
:
MR PR
NANAVATI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 12/08/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Learned
advocate for the petitioner seeks permission to withdraw the
petition, under instructions, to enable the petitioner to file
appropriate application with additional material before the Tribunal
in accordance with law.
2. Permission
to withdraw the petition is granted. The petition is rejected as
withdrawn.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top