Gujarat High Court
Mittalkumar vs State on 5 April, 2010
Gujarat High Court Case Information System
Print
SCA/3008/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3008 of 2010
=========================================================
MITTALKUMAR
GIRISHCHANDRA CHAUHAN - Petitioner(s)
Versus
STATE
BANK OF INDORE BRANCH OFFICE & 2 - Respondent(s)
=========================================================
Appearance :
MR
JK PARMAR for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/04/2010
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw the petition
with a liberty to move the Court after receipt of the relevant policy
framed by the respondent-Bank. Permission as prayed for is granted.
The petition stands disposed of as withdrawn with a liberty to the
petitioner as aforesaid.
[K.S.JHAVERI,
J.]
Pravin/*
Top