Gujarat High Court High Court

Natverlal vs Gujarat on 17 June, 2008

Gujarat High Court
Natverlal vs Gujarat on 17 June, 2008
Author: A.M.Kapadia,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3895/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 3895 of 2008
 

In


 

FIRST
APPEAL No. 170 of 2006
 

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

 

NATVERLAL
HALCHAND MORAKHIA & 1 - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.M.KAPADIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 17/06/2008  
 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)

Mr.

Shalin Mehta, learned advocate of the applicant, seeks leave to
withdraw this application with a view to pursue the execution
proceeding which he has already filed in MACP No. 355/95.

Leave
as prayed for is granted. The application stands disposed of as it is
withdrawn.

(A.M.

Kapadia, J.)

(R.H.

Shukla, J.)

(hn)

   

Top