Gujarat High Court
Rajubhai vs Ahmedabad on 23 November, 2010
Gujarat High Court Case Information System
Print
CR.MA/12121/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 12121 of 2010
=========================================================
RAJUBHAI
RATILAL PATEL - PRESIDENT, EMPLOYEES UNION OF - Applicant(s)
Versus
AHMEDABAD
TEXTILES INDUSTRY'S RESEARCH ASSOCIATION - THRO' & 6 -
Respondent(s)
=========================================================
Appearance
:
MR
JT TRIVEDI for MR VIPUL A SHAH
for
Applicant(s) : 1,
None for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 23/11/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
JT Trivedi, learned advocate for Mr. Vipul Shah, learned advocate for
the petitioner, upon instructions received from the petitioner does
not press this petition and seeks leave to withdraw the same, at this
stage.
2. Hence,
leave to withdraw the petition is granted. The petition stands
disposed of as it is withdrawn.
(A.M.KAPADIA, J.)
(BANKIM.N.MEHTA, J.)
shekhar/-
Top