Gujarat High Court High Court

Radix vs Heranba on 21 January, 2010

Gujarat High Court
Radix vs Heranba on 21 January, 2010
Author: D.A.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

COMP/196/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

COMPANY
PETITION No. 196 of 2009
 

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


 

RADIX
IMPEX PVT LTD - Petitioner(s)
 

Versus
 

HERANBA
INDUSTRIES LIMITED - Respondent(s)
 

=========================================================
Appearance : 
MR
PRATIK P THAKKAR for
Petitioner(s) : 1, 
MR HEMANT B RAVAL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	

 

Date
: 21/01/2010 

 

ORAL
ORDER

Learned
Advocate for the petitioner seeks permission to withdraw the
petition, under instructions, in light of the fact that the
respondent Company has paid over the principal amount of the
outstanding due and payable to the petitioner Company. In the
circumstances, without going into merits of the controversy between
the parties, permission is granted to withdraw the petition. The
petition stands disposed of accordingly. Notice discharged.

Sd/-

(D.A.

Mehta, J.)

M.M.BHATT

   

Top