Gujarat High Court
M/S vs Union on 31 March, 2010
Gujarat High Court Case Information System
Print
SCA/7879/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.7879 of 2009
===================================================
M/S
PIONEER BARRELS MANUFACTURING CO. P.L.- Petitioner(s)
Versus
UNION
OF INDIA & 4 - Respondent(s)
===================================================
Appearance
:
MR UDAY JOSHI for
M/S
TRIVEDI & GUPTA for the Petitioner
None
for Respondent(s) : 1 -
5.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 31/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
advocate for the petitioner seeks permission to withdraw the
petition, under instructions, as the matter has been rendered
infructuous. Permission granted. Petition stands rejected as
withdrawn.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[
H.N.DEVANI, J]
***
Bhavesh*
Top