Gujarat High Court
Gopika vs National on 24 November, 2010
Gujarat High Court Case Information System
Print
SCA/12827/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12827 of 2010
=========================================================
GOPIKA
PARESH DESAI & 1 - Petitioner(s)
Versus
NATIONAL
SECURITIES DEPOSITORYLTD - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1 - 2.
DS AFF.NOT FILED (N) for Respondent(s) :
1,
MR NIKUNT K RAVAL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/11/2010
ORAL
ORDER
The
petitioners under interim order dated 25.10.2010 were allowed to
operate one depository account. It is stated under instructions that
the petitioners have under the said order operated the account and
there is not further need to press the petition.
Though
request of the counsel for the petitioners for withdrawal of the
petition is granted, it is clarified that there is no final
adjudication of the issues involved in the petition by the High
Court.
Petition
is disposed of as withdrawn.
(Akil
Kureshi,J.)
(raghu)
Top