Gujarat High Court
Hakimsingh vs Ashok on 21 October, 2011
Gujarat High Court Case Information System
Print
SCA/247/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 247 of 2010
=========================================================
HAKIMSINGH
JAGIRSINGH SOND - Petitioner(s)
Versus
ASHOK
LAYLAND FINANCE ( A DIVISION OF INDUSIND BANK LTD) & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
EE SAIYED for
Petitioner(s) : 1,MR SIKANDER SAIYED for Petitioner(s) : 1,
None
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/01/2010
ORAL
ORDER
After
arguing for some time, Mr. E.E. Saiyed, learned counsel for the
petitioner prays that he may be permitted to withdraw the petition
with a view to raising objections before the Executing Court. Insofar
as the submission of the learned counsel for the petitioner regarding
approaching the Executing Court is concerned, this Court has nothing
to say in the matter. However, permission to withdraw the petition is
granted. The petition is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top