Gujarat High Court High Court

Rangodadhi vs Unknown on 10 February, 2011

Gujarat High Court
Rangodadhi vs Unknown on 10 February, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/11/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.APPEAL
No. 11 of 2011
 

In


 

COMPANY
PETITION No. 36 of 2010
 

With


 

CIVIL
APPLICATION No. 87 of 2011
 

In
O.J.APPEAL No. 11 of 2011
 

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

 

RANGODADHI
CHEMICALS PVT LTD - Appellant(s)
 

Versus
 

UNITED
PHOSPHORUS LTD - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Appellant(s) : 1,MR JT TRIVEDI for Appellant: 1, 
None for
Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 10/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.

Trivedi, learned counsel for the appellant seeks permission to
withdraw the appeal as well as the interim application with a liberty
to move the Civil Court, which is seized with the proceedings of the
Civil Suit, for early disposal and/or for moving interim application
therein. Without expressing any opinion on merits, the appeal as
well as application are permitted to be withdrawn. Disposed of as
withdrawn. D S permitted.

[
JAYANT PATEL, J. ]

[ J.C. UPADHYAYA, J.]

*
Pansala.

   

Top