Gujarat High Court Case Information System
Print
SCA/6835/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6835 of 2010
=========================================
RASHMINBHAI
MAFATBHAI PATEL & 1 - Petitioner(s)
Versus
OFFICIAL
LIQUIDATOR OF PRAGATI CO-OPERATIVE BANK LTD & 1 - Respondent(s)
=========================================
Appearance
:
MR APURVA R
KAPADIA for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
MR DIPEN K
DAVE for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 29/07/2010
ORAL
ORDER
1. Shri
Apurva Kapadia, learned advocate appearing for petitioners has stated
at the Bar that entire amount due and payable to the Pragati
Cooperative Bank Limited (Liquidation) has been paid and No Due
Certificate is also issued by the respondent No.1. He places on
record the certificate issued by the respondent No.1 dated 27.07.2010
as well as the zerox copy of the Memorandum of Equitable Mortgage
Deeds Release on record, which are directed to be taken on record.
2. In
view of the above, he seeks permission to withdraw the present
petition. Permission is, accordingly, granted. Present petition is
dismissed as withdrawn. Notice is discharged. Ad-interim relief, if
any, stands vacated. No costs.
(M.R.
Shah, J.)
*menon
Top