Gujarat High Court Case Information System
Print
SCA/3190/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3190 of 2009
=========================================================
KHADI
GRAMODYOG PRAYOG SAMITI & 1 - Petitioner(s)
Versus
KHADI
AND VILLAGE INDUSTRIES COMMISSION & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MK VAKHARIA for
Petitioner(s) : 1 - 2.
RULE SERVED for Respondent(s) : 1 - 3.
MR
DHAVAL D VYAS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/09/2010
ORAL
ORDER
Heared
learned advocate Ms.Archna Amin with learned advocate
Mr.M.K.Vakharia appearing on behalf of petitioner and learned
advocate Mr.Dhaval D. Vyas appearing on behalf of respondent No.2.
Though, Rule is issued and served to respondent Nos.1 and 3, no
appearance is filed on behalf of respondent Nos. 1 and 3.
Today,
when the matter is taken-up for hearing, learned advocate Ms.Archana
Amin has placed on record a letter dated 31.08.2010 addressed to
the learned advocate Mr.M.K.Vakharia by one Mr.Vijay Bahadursinh,
Secretary Khadi Gramudyog Prayog Samiti, Gandhi Ashram, Ahmedabad to
withdraw present petition as matter is settled between the parties
outside the Court. Therefore, letter dated 31.08.2010 is placed on
record. Present petition is disposed of as withdrawn.
Rule
is discharged.
Ad-interim
relief, if any, stands vacated.
[H.K.RATHOD,
J.]
..mitesh..
Top