Gujarat High Court
Mehta vs Pan on 21 February, 2011
Gujarat High Court Case Information System
Print
AO/261/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 261 of 2006
=========================================================
MEHTA
INTEGRATED FINANCE LTD. - Appellant(s)
Versus
PAN
AUTO LTD. & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RAHUL K PANDYA for
Appellant(s) : 1,
MR DEVANG D TRIVEDI for Respondent(s) :
1,
SERVED BY AFFIX.-(R) for Respondent(s) : 2,
RULE SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/02/2011
ORAL
ORDER
Learned
advocate appearing for the appellant seeks permission to withdraw
this appeal at this stage. Permission granted. Appeal stands
disposed of as withdrawn. Liberty to revive in case of difficulty.
(K.S.
JHAVERI, J.)
Divya//
Top