Gujarat High Court High Court

Jayantilal vs Gujarat on 12 July, 2010

Gujarat High Court
Jayantilal vs Gujarat on 12 July, 2010
Author: Jayant Patel,&Nbsp;Honble Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/429/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 429 of 2010
 

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

 

JAYANTILAL
DEVCHAND - Appellant(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Defendant(s)
 

=========================================================
 
Appearance
: 
MR
KETAN D SHAH for
Appellant(s) : 1, 
None for Defendant(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.Hardik
Kalme, learned Counsel for Mr.Ketan D. Shah for the appellant, under
the instructions of his client, seeks permission to withdraw the
appeal. Permission granted. Disposed of as withdrawn. Refund of
Court fees, as may be available in law, shall be permitted.

(Jayant
Patel, J.)

12.7.2010 (Smt.

Abhilasha Kumari, J.)

vinod

   

Top