Gujarat High Court High Court

Pilot vs State on 22 February, 2011

Gujarat High Court
Pilot vs State on 22 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/558/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 558 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 1042 of 2009
 

With


 

CIVIL
APPLICATION No. 3148 of 2010
 

In
LETTERS PATENT APPEAL No. 558 of 2010
 

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

 

PILOT
ENGINEERS & FABRICATORS - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HR PRAJAPATI for
Appellant(s) : 1, 
None for Respondent(s) : 1, 3,5 - 8. 
MR PP
MAJMUDAR for Respondent(s) : 2,
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE 
			
			 

MR.
			S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 22/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

After
some argument, learned counsel for the appellant sought permission to
withdraw the Appeal. Appellant is permitted to file application in
terms with the amended provisions. He is so permitted without any
liberty to move against the said order.

The
Appeal and the Civil Application stand disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top