Gujarat High Court Case Information System
Print
SCA/11975/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11975 of 2008
=========================================================
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Petitioner(s)
Versus
APPELLATE
AUTHORITY FOR INDUSTRIAL & FINANCIAL & 15 - Respondent(s)
=========================================================
Appearance
:
MR
KEYUR ACHARYA FOR MR GM JOSHI
for
Petitioner(s) : 1,
MR RASHESH RINDANI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2, 9,
RULE
NOT RECD BACK for Respondent(s) : 2,9 - 10.
RULE SERVED for
Respondent(s) : 3 - 8,11 - 16.
MS ANUJA S NANAVATI for
Respondent(s) : 3,
MR GAURANG H BHATT for Respondent(s) :
7,
NOTICE NOT RECD BACK for Respondent(s) :
10,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 02/09/2011
ORAL ORDER
Mr.Keyur
Acharya, learned advocate for Mr.G.M.Joshi, learned counsel for the
petitioner states that he has received instructions from the
petitioner to withdraw the petition, as the matter has been settled
between the parties. A copy of letter dated 29.07.2011 addressed to
the Registrar, High Court of Gujarat, by the learned advocate for the
petitioner, stating that instructions have been received to withdraw
the petition, is on the record of the case.
In
view of the above statement of the learned counsel for the
petitioner, permission to withdraw the petition, is granted.
The
petition is disposed of, as withdrawn. Rule is discharged.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top