Gujarat High Court High Court

Gujarat vs Krishna on 12 November, 2008

Gujarat High Court
Gujarat vs Krishna on 12 November, 2008
Bench: R.P.Dholakia And Shah, M.D. Shah
  
	 
	 
	 
	 
	 
	

 
 


	 

FA/539420/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 5394 of 2006
 

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

 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD. - Appellant(s)
 

Versus
 

KRISHNA
AGRAWAL & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Appellant(s) : 1, 
DS
AFF.NOT FILED (R) for
respondent (s) : 1
- 2. 
MR
SANJAY A MEHTA for
respondent (s) : 1
- 2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 12/11/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
counsel, Mr.Sanjay A. Mehta for the respondents is not present.

Learned
counsel for the appellant, Ms.Megha Jani seeks permission to
withdraw this first appeal. Permission is granted as prayed for.
This appeal stands disposed of as withdrawn. Notice is discharged.

(R.P.DHOLAKIA,J)

(M.D.SHAH,J.)

radhan/