Gujarat High Court
Parth vs O on 21 October, 2008
Gujarat High Court Case Information System
Print
COMA/53920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
COMPANY
APPLICATION No. 539 of 2008
In
OFFICIAL
LIQUDATOR REPORT No. 24 of 2002
In
COMPANY PETITION No. 126 of 1990
=========================================================
PARTH
DEVELOPERS - THROUGH POWER OF ATTORNEY HOLDER - Applicant(s)
Versus
O
L OF VITTA MAZDA LIMITED & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RUTVIJ M BHATT for
Applicant(s) : 1,
OFFICIAL LIQUIDATOR for Respondent(s) : 1,
MR
RM DESAI for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
NOTICE NOT RECD BACK for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 21/10/2008
ORAL
ORDER
Mrs.Purva
R. Bhatt, learned advocate appearing for Mr. R.M.Bhatt, for the
applicant seeks permission to withdraw this application. Permission
as prayed for is granted. This application is disposed of as
withdrawn.
(K. A. PUJ, J.)
kks
Top