Gujarat High Court
Indokem vs Gujarat on 30 March, 2010
Gujarat High Court Case Information System
Print
SCA/8318/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8318 of 2009
======================================
INDOKEM
LTD - Petitioner
Versus
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 4 - Respondents
======================================
Appearance
:
MR
JA ADESHRA for Petitioner.
MR NV ANJARIA for Respondent Nos.1,
3,
NOTICE SERVED BY DS for Respondent No.2.
DS AFF.NOT FILED
(N) for Respondent No.4.
MR P C CHAUDHARI for Respondent
No.5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 30/03/2010
ORAL ORDER
Mr.
J. A. Adeshra, learned advocate appearing for the petitioner, under
the instruction from the petitioner, seeks permission to withdraw
this petition. A letter dated 29.03.2010 addressed by the petitioner
to Mr. J. A. Adeshra is taken on record.
In
view of the above, permission sought for is granted. This petition
is accordingly disposed of as withdrawn. Notice discharged without
any order as to costs. The petitioner is permitted to communicate
this order to the concerned respondents either telephonically or
through fax message.
Sd/-
[K. A. PUJ, J.]
Savariya
Top