Gujarat High Court High Court

Rsi vs Union on 11 August, 2008

Gujarat High Court
Rsi vs Union on 11 August, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4788/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4788 of 2008
 

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


 

RSI
ENGINEERING PRIVATE LTD. - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARDIK P MODH for Petitioner(s) : 1, 
MR RJ OZA
for Respondent(s) : 1, 
MR HARIN P RAVAL for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
learned advocate for the petitioner seeks permission to withdraw the
petition, under instructions, as the grievance voiced in the
petition no longer survives considering the subsequent orders made
by Director General of Foreign Trade.

Permission
granted. The petition stands rejected as withdrawn. Notice
discharged.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top