Gujarat High Court High Court

Gulamhussain vs Alok on 22 October, 2008

Gujarat High Court
Gulamhussain vs Alok on 22 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/614220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6142 of 2008
 

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

GULAMHUSSAIN
IBRAHIM BOGA - Petitioner(s)
 

Versus
 

ALOK
INDUSTRIES LTD & 4 - Respondent(s)
 

========================================== 
Appearance
: 
MR HARIN P
RAVAL for Petitioner(s) : 1, 
MR RS SANJANWALA
for Respondent(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 2
- 5. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 22/10/2008 

 

 
 
ORAL
ORDER

Shri
Chintan Champaneri, learned advocate appearing on behalf of Shri
Harin Raval, learned advocate for the petitioner has submitted that
the parties have settled the dispute amicably out of the Court and,
therefore, he seeks permission to withdraw the present Special Civil
Application. Permission is granted accordingly. The present Special
Civil Application is dismissed as withdrawn. Ad-interim relief
granted earlier, if any, stands vacated.

(M.R.

SHAH, J.)

siji

   

Top