Gujarat High Court High Court

Ismail vs Unknown on 9 February, 2011

Gujarat High Court
Ismail vs Unknown on 9 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2342/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2342 of 1999
 

In


 

SPECIAL
CIVIL APPLICATION No. 5860 of
1998 
=========================================================

 

ISMAIL
MOHMAD MAHIDA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AMAR D MITHANI for
Applicant(s) : 1, 
MR SP HASURKAR for Opponent(s) : 1, 
None for
Opponent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 09/02/2011 

 

ORAL
ORDER

Mr.

Amar D. Mithani, learned advocate for the applicant states that
pending the proceedings, the grievance of the applicant has been
redressed, therefore, he may be permitted to withdraw the
application.

The
learned advocate for the applicant has tendered communication dated
31.12.2008 of the applicant, instructing him to withdraw the
application. The same is taken on the record of the case.

Upon
the above statement being made by the learned advocate for the
applicant, permission to withdraw the application is granted. The
application is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top