Gujarat High Court High Court

Pradipkumar vs Defi on 24 January, 2011

Gujarat High Court
Pradipkumar vs Defi on 24 January, 2011
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/94/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 94 of 2009
 

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

PRADIPKUMAR
PANDEY HUF THROUGH KARTA PRADIP PANDEY - Petitioner(s)
 

Versus
 

DEFI
HEALTHCARE PRIVATE LIMITED - Respondent(s)
 

======================================
 
Appearance : 
MR
HARMISH K SHAH for applicant (s) : 1, 
MR ASHOK L SHAH for
Respondent(s) : 1, 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/01/2011 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant submits that the applicant may be permitted
to withdraw this petition with liberty to raise all the contentions
permissible under law in the appropriate proceedings with regard to
the claim made in this petition.

Permission
is granted. This petition stands disposed of as withdrawn with
liberty as prayed for. Notice is discharged.

(ANANT
S. DAVE, J.)

(swamy)

   

Top