Gujarat High Court High Court

M/S vs Union on 16 October, 2008

Gujarat High Court
M/S vs Union on 16 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1214020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 12140 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 7536 of 2008
 

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


 

M/S.
U.M.CABLES LTD. & 3 - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO SECRETARY, REVENUE DEPTT. & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
PR NANAVATI for Petitioner(s) : 1 - 4. 
MR RM
CHHAYA for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
Advocate for the Applicant seeks permission to withdraw the
application, under instructions, so as to enable the applicant to
file a substantive petition in accordance with law. Permission
granted. The application stands rejected as withdrawn.

Sd/-					Sd/-
 

     
(D.A.Mehta,

J.) (Smt. Abhilasha Kumari, J.)

M.M.BHATT

   

Top