Gujarat High Court High Court

Maha vs Unknown on 10 February, 2011

Gujarat High Court
Maha vs Unknown on 10 February, 2011
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2721/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION-FOR REVIEW No.2721 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No.5516 of 1991
 

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

MAHA
GUJARAT BANK EMPLOYEE'S ASSO. & 1-Applicant(s)
 

Versus
 

PUNJAB
AND SIND BANK & 2 - Opponent(s)
 

=================================================== 
Appearance
: 
MR KETAN A DAVE for Applicant(s) :
1 - 2. 
NANAVATI & NANAVATI for Opponent(s) : 1, 
None for
Opponent(s) : 2 -
3. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 


Date
: 08/10/2010 

 


 ORAL
ORDER

Learned advocate for the applicants seeks permission to withdraw the
application, under instructions. Permission granted. The application
stands rejected as withdrawn.

Sd/-

[D. A.

MEHTA, J]

***

Bhavesh*

   

Top