Gujarat High Court
M/S vs Union on 5 May, 2010
Gujarat High Court Case Information System
Print
SCA/3578/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3578 of 2010
=========================================
M/S
MITESH IMPEX & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance
:
MR PARESH V
SHETH for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 05/05/2010
ORAL
ORDER
(Per :
HONOURABLE MR. JUSTICE D.A.MEHTA)
1. As
the petition has been preferred at the stage of show-cause notice,
learned advocate for the petitioner, under instructions, seeks
permission to withdraw the petition to enable the petitioner to
tender reply to the show-cause notice and take all available
contentions in accordance with law.
2. Permission
granted to withdraw the petition. The petition stands rejected as
withdrawn.
(
D.A. Mehta, J. )
(
Harsha Devani, J. )
hki
Top