Gujarat High Court High Court

Maheshbhai vs Tata on 17 January, 2011

Gujarat High Court
Maheshbhai vs Tata on 17 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/268/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 268 of 2011
 

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

 

MAHESHBHAI
RAMESHBHAI PATEL - Petitioner(s)
 

Versus
 

TATA
MOTORS FINANCE LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AG JOSHI for
Petitioner(s) : 1,MR DIPAK H SINDHI for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 17/01/2011 

 

 
 
ORAL
ORDER

Learned advocate Mr.Dipak H. Sindhi for the petitioner seeks
permission to withdraw this petition with a view to file appropriate
proceedings. Permission is granted. Disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top