Gujarat High Court High Court

Mafatlal vs Blindmen’S on 15 September, 2010

Gujarat High Court
Mafatlal vs Blindmen’S on 15 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2341/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2341 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 1610 of 2001
 

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


 

MAFATLAL
M PATEL AGED ABOUT 45 YRS. - Appellant(s)
 

Versus
 

BLINDMEN'S
ASSOCIATION - Respondent(s)
 

=========================================
 
Appearance : 
MR
AK CLERK for
Appellant(s) : 1, 
MR VM PANCHOLI for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 15/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate, under instructions, seeks permission to withdraw this
appeal with a view to proceed with the matter before the labour
court. Permission, as prayed for, is granted. The appeal stands
disposed of as withdrawn. Interim relief stands vacated. No costs.

[A.L.DAVE,
J.]

[BANKIM
N MEHTA, J.]

Jyoti

   

Top