Gujarat High Court
Rameshkumar vs Swastik on 24 September, 2010
Gujarat High Court Case Information System
Print
SCA/3474/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3474 of 1992
======================================
RAMESHKUMAR
MULCHAND JHAVERI - Petitioner(s)
Versus
SWASTIK
PLASTICS INDUSTRIES & 6 - Respondent(s)
======================================
Appearance :
MR
MEHUL H RATHOD for Petitioner(s) : 1,
RULE UNSERVED for
Respondent(s) : 1 - 2,4 - 5, 7,
MR MJ THAKORE for Respondent(s) :
3,
RULE SERVED for Respondent(s) :
6,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/09/2010
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw the petition.
Permission granted. Petition stands disposed of as withdrawn.
Rule is discharged. Interim relief, if any, stands vacated.
(K.S.Jhaveri,
J.)
*mohd
Top