Gujarat High Court
Pareshkumar vs Punjab on 29 September, 2011
Gujarat High Court Case Information System
Print
SCA/4212/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4212 of 2009
=========================================================
PARESHKUMAR
CHHANALAL THAKKER - Petitioner(s)
Versus
PUNJAB
NATIONAL BANK & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AB MUNSHI for
Petitioner(s) : 1,
MR UDAY R BHATT for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 29/09/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
In
view of the fact that settlement has been arrived at between the
parties, learned advocate Mr.Munshi for the petitioner seeks
permission to withdraw this petition. Permission, as prayed for, is
granted. The petition stands disposed of as withdrawn. Rule
discharged. Interim relief, if any, would stand vacated. No costs.
[A.L.Dave,Actg.CJ]
[
J.B.Pardiwala,J.]
-patel
Top