Gujarat High Court High Court

New vs R.K.Cement on 9 November, 2011

Gujarat High Court
New vs R.K.Cement on 9 November, 2011
Author: G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16613/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 16613 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2553 of 2004
 

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

 

NEW
INDIA ASSURANCE CO LTD. - Petitioner(s)
 

Versus
 

R.K.CEMENT
SERVICES (INDIA) PVT.LTD. & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
RULE
UNSERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 09/11/2011 

 

 
 
ORAL
ORDER

Learned
advocate Ms.Megha Jani has submitted letter dated 26.09.2011 written
to her by the Incharge, Legal Cell, and requested this Court to take
the same on record. Accordingly, the office is directed to take this
letter on the record and proceedings of this case.

She
has then submitted that in light of the said letter dated
26.09.2011, she seeks permission to withdraw both the above
referred proceedings. Permission is granted. Both the above referred
proceedings are disposed of accordingly, as withdrawn

(G.B.SHAH,J.)

Girish

   

Top