Gujarat High Court High Court

S.R.Textiles vs Union on 19 January, 2011

Gujarat High Court
S.R.Textiles vs Union on 19 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/20735/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 20735 of 2006
 

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


 

S.R.TEXTILES
THR' ITS PROPRIETOR - Petitioner(s)
 

Versus
 

UNION
OF INDIA THR' ASSISTANT SOLICITOR & 4 - Respondent(s)
 

========================================= 
Appearance
: 
MR UM
SHASTRI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 19/01/2011 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. Mr.

U.M. Shastri, learned advocate for the petitioner seeks permission
to withdraw the petition.

2. Permission,
as prayed for, is granted. The petition is dismissed as withdrawn.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top