Gujarat High Court Case Information System
Print
LPA/838/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 838 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3208 of 2010
With
CIVIL
APPLICATION No. 4031 of 2010
In
LETTERS
PATENT APPEAL No. 838 of 2010
=========================================
MAHI
GYMKHANA PVT LTD & 1 - Appellant(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
MR
NK MAJMUDAR for the Appellants.
Mr. P.K.Jani, GOVERNMENT PLEADER
for the Respondents.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
After
some arguments, and when the Court pointed out as to why an Appeal
has been preferred against an order by which the appellant has been
asked to file an affidavit in support of his allegations, learned
counsel for the appellant sought for permission to withdraw this
Appeal. Learned Government Pleader for the respondents has no
objection for the same. Learned counsel for the appellant is
permitted to withdraw the Appeal without any liberty. The Appeal and
Civil Application both are dismissed as withdrawn.
(S.J.Mukhopadhaya,C.J.)
(Akil
Kureshi,J)
***vcdarji
Top