Gujarat High Court High Court

Rajubhai vs Ahmedabad on 12 October, 2010

Gujarat High Court
Rajubhai vs Ahmedabad on 12 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13480/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13480 of 2010
 

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


 

RAJUBHAI
HARIVADANBHAI TRIVEDI - Petitioner
 

Versus
 

AHMEDABAD
TEXTILES INDUSTRY'S RESEARCH ASSOCIATION & 2 - Respondents
 

======================================
Appearance : 
MR
VIPUL A SHAH for Petitioner(s) : 1,MR K R MISHRA for Petitioner(s) :
1, 
None for Respondent(s) : 1 -
3. 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 12/10/2010 

 

 
ORAL
ORDER

1. After
the matter was argued, learned advocate appearing on behalf of the
petitioner seeks permission to withdraw the present petition.

2. Permission
is accordingly granted. The present petition is dismissed as
withdrawn. No costs.

[M.R.SHAH,J]

*dipti

   

Top