Gujarat High Court High Court

Mehsana vs Maruti on 22 February, 2011

Gujarat High Court
Mehsana vs Maruti on 22 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13254/2004	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13254 of 2004
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

MEHSANA
NAGARIK SAHAKARI BANK LTD. - Petitioner(s)
 

Versus
 

MARUTI
POLYMERS & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAKASH K JANI for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1,4 -
5. 
RULE SERVED for Respondent(s) : 2 - 3,6 - 7. 
NOTICE UNSERVED
for Respondent(s) : 3, 
UNSERVED-REFUSED (N) for Respondent(s) :
3, 
MR DHAVAL D VYAS for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/02/2011 

 

 
 
ORAL
JUDGMENT

Learnd
advocate Shri Pravin P. Panchal for Mr. Prakash K. Jani who is
appearing for the petitioner seeks permission to withdraw this
petition in view of the letter dated 22.10.2011, addressed to Shri
Prakash K. Jani by the petitioner Bank. The same is taken on record.
Permission as sought for withdrawing this petition, is granted. The
petition is dismissed as withdrawn. Rule is discharged. Interim
relief, if any, stands vacated.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top