Gujarat High Court High Court

Narendrasinh vs Paschim on 13 September, 2010

Gujarat High Court
Narendrasinh vs Paschim on 13 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10358/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10358 of 2010
 

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

 

NARENDRASINH
GULABSINH JADEJA & 1 - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
ANKIT SHAH for
Petitioner(s) : 1 - 2. 
DS AFF.NOT FILED (N) for Respondent(s) : 1
- 2, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6  
None for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/09/2010 

 

 
 
ORAL
ORDER

In
this matter, affidavit of Direct Service has not been filed by
petitioner. However, when this matter is taken up by this court,
learned advocate Mr. Shah has submitted that as the grievance raised
by petitioner raised in this petition does not survive, petitioner
may be permitted to withdraw this petition. Leave is granted to
withdraw this petition. This petition is disposed of as withdrawn.
Notice is discharged.

(H.K.

Rathod,J.)

Vyas

   

Top