Gujarat High Court High Court

Jubilee vs Vepar on 7 September, 2011

Gujarat High Court
Jubilee vs Vepar on 7 September, 2011
Author: Jayant Patel,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/16145/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16145 of 2004
 

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

 

JUBILEE
MOTOR STORES & 2 - Petitioner(s)
 

Versus
 

VEPAR
VIKAS CO OPERATIVE BANK LTD. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANJAY D SUTHAR for
Petitioner(s) : 1 - 3. 
MR BC DAVE for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

Date
: 12/04/2006 

 

ORAL
ORDER

Shri
Suthar, learned advocate seeks permission to withdraw the present
Special Civil Application. Permission is accordingly granted. The
petition is dismissed as withdrawn. Notice is discharged.
Ad-interim relief, if any, stands, vacated.

[
M.R. Shah, J. ]

RMR.

   

Top