Gujarat High Court
Rajnikant vs Pharma on 3 May, 2010
Gujarat High Court Case Information System
Print
OJCA/223/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 223 of 2010
In
CIVIL
SUITS No. 1 of 2005
=========================================
RAJNIKANT
DEVIDAS SHROFF & 1 - Applicant(s)
Versus
PHARMA
CHEM & 5 - Respondent(s)
=========================================
Appearance :
SINGHI
& CO for
Applicant(s) : 1 - 2.
MR MANAV A MEHTA for Respondent(s) : 1 -
6.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 03/05/2010
ORAL
ORDER
Shri
Sunit Shah, learned advocate appearing on behalf of the applicants
seeks permission to withdraw the present application with a liberty
to file a fresh application as no particulars are given in the
present application. Permission is granted. The present application
is dismissed as withdrawn.
(M.R.
SHAH, J.)
siji
Top