Gujarat High Court
Meenaben vs Unknown on 10 February, 2010
Gujarat High Court Case Information System
Print
MCA/282/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 282 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4962 of 2001
=========================================================
MEENABEN
KISHANLAL CHHARA - Applicant(s)
Versus
D
TARA(IAS) MANAGING DIRECTOR - Opponent(s)
=========================================================
Appearance
:
MR
ARVIND K THAKUR for
Applicant(s) : 1,1.2.1
None for Opponent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 10/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the applicant seeks permission to withdraw this
application reserving the right of the applicant to approach this
Court after completion of three months from the date of dismissal of
the Letters Patent Appeal preferred by the other side.
Permission
as prayed for is granted.
The
application stands disposed of accordingly.
(A.L.
DAVE, J.)
(HARSHA
DEVANI, J.)
zgs/-
Top