Gujarat High Court
Messrs vs Reserve on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/3026/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3026 of 2010
=================================================
MESSRS
GANESH LAXMI CORPORATION THRO'SHRI NATWAR MURAILAL - Petitioner(s)
Versus
RESERVE
BANK OF INDIA THROUGH GENERAL MANAGER & 2 - Respondent(s)
=================================================
Appearance :
MR
PARITOSH GUPTA for MR PARESH M DAVE for Petitioner(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2.
MR DHARMESH V SHAH for
Respondent(s) : 2,
MR SN SOPARKAR, SR. ADVOCATE with MR AMAR N
BHATT for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/12/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the findings given in the order passed today in Special Civil
Application No. 3025 of 2010, the learned counsel for the petitioner
sought for and is permitted to withdraw this writ petition to move
before the Liquidator for appropriate reliefs.
This
writ petition stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top