Gujarat High Court
Imranuddin vs Shaikh on 3 September, 2010
Gujarat High Court Case Information System
Print
MCA/898/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR EXTENTION OF TIME No. 898 of 2008
In
CIVIL
REVISION APPLICATION No. 1321 of 2000
=========================================================
IMRANUDDIN
RIYAZUDDIN MALIK - Applicant
Versus
SHAIKH
ABDULHAMID ABDULRASHID & 2 ? Respondents
=========================================================
Appearance
:
MR
SK BUKHARI for
Applicant : 1,
None for Respondent : 1,
MR HARESH J TRIVEDI
for Respondents : 1.2.1, 1.2.2,1.2.3 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/03/2008
ORAL
ORDER
Shri
Sunil Mehta for Mr. Bukhari for the applicant under the instructions
of applicant, who is present in the Court and who has been identified
by Shri Mehta, seeks permission to withdraw this application. The
permission as sought for is granted. Matter is dismissed as
withdrawn.
(S.R.BRAHMBHATT,
J.)
pallav
Top