Gujarat High Court High Court

Jayeshkumar vs Unknown on 15 March, 2010

Gujarat High Court
Jayeshkumar vs Unknown on 15 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/3018/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

MISC.
CIVIL APPLICATION No. 3018 of 2009
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 170 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 12229 of 2008
 

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

 

JAYESHKUMAR
S PATEL - Applicant(s)
 

Versus
 

KRISHAK
BHARATI COOPERATIVE LTD, THROUGH MANAGING DIRECTOR & 3 -
Opponent(s)
 

=========================================================
 
Appearance
: 
MS
SRUSHTI A THULA
for
Applicant 
None for
Opponents 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE MD SHAH      15th March 2010
		
	

 

 ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Ms.

Shrushti A. Thula has appeared for the applicant. She states that she
has instructions to withdraw the application. She, therefore, seeks
leave to withdraw this Application.

Leave is granted. Application is disposed of as withdrawn.

{Ms.

R.M Doshit, J.}

{M.D
Shah, J.}

Prakash*

   

Top