Gujarat High Court
Gajendra vs Narmada on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/8296/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8296 of 2011
=========================================================
GAJENDRA
RATILAL RANA & 4 - Petitioner(s)
Versus
NARMADA
COTTON PRODUCERS COOPERATIVE SPINNING MILLS LTD. & 2 -
Respondent(s)
=========================================================
Appearance
:
Mr.YOGEN
N PANDYA for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/08/2011
ORAL
ORDER
After
the matter was heard for some time, learned advocate Mr.Yogen N.
Pandya for the petitioners seeks permission to withdraw this
petition. Permission is granted. The petition is disposed of as
withdrawn.
(RAVI
R. TRIPATHI, J.)
karim
Top