Gujarat High Court Case Information System
Print
COMP/159/2007 2/ 2 ORDER
N
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
PETITION No. 159 of 2007
=========================================
KOTAK
MAHINDRA BANK LIMITED - Petitioner(s)
Versus
WESTERN
INDIA CERAMICS PRIVATE LIMITED - Respondent(s)
=========================================
Appearance :
MR
NAVIN K PAHWA for
Petitioner(s) : 1,
MR ASHOK L SHAH for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/05/2010
ORAL
ORDER
1. Number
of submissions have been made by learned advocates appearing for the
respective parties. During the course of hearing, Shri Pahwa, learned
advocate appearing on behalf of the petitioner has requested to
permit the petitioner to withdraw the present petition as petitioner
proposes to approach the Debts Recovery Tribunal / appropriate Forum
by way of suit against the respondent, alleged guarantors.
2. Under
the circumstances, without further entering into the merits of the
case and/or expressing anything on merits in favour of either
parties, and without expressing anything on merits with respect to
entertainability and/or maintainability of suit to be filed by the
petitioner against the respondent, petitioner is simply permitted to
withdraw the present petitions.
3. The
present petition is dismissed as withdrawn accordingly. Notice is
discharged.
(M.R.
Shah, J.)
*menon
Top