Gujarat High Court High Court

Rajkot vs T on 24 June, 2011

Gujarat High Court
Rajkot vs T on 24 June, 2011
Author: S.R.Brahmbhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5153/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5153 of 2009
 

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

 

RAJKOT
NAGARIK SAHAKARI BANK LTD - Petitioner(s)
 

Versus
 

T
KING & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JR SHAH for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
3,5 - 6. 
RULE SERVED for Respondent(s) : 1 - 6. 
TANNA
ASSOCIATES for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/06/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdrawn this
petition. Permission as sought for is granted. The matter is disposed
of as withdrawn.

Rule
is discharged. Interim relief, if any, stands vacated.

[S.R.BRAHMBHATT,
J.]

..mitesh..

   

Top