Gujarat High Court
Sandesh vs State on 9 February, 2010
Gujarat High Court Case Information System Print SCA/5700/1999 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5700 of 1999 ========================================================= SANDESH LTD. - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR DC DAVE for Petitioner(s) : 1, MR HARSHAD J SHAH for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1 - 2. M/S THAKKAR ASSOC. for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 09/02/2010 ORAL ORDER
Learned
counsel for the petitioner seeks permission to withdraw the petition
in view of the communication dated 08.02.2010 received from the
petitioner, wherein, it has been instructed to withdraw the petition.
Permission is granted. The petition stands disposed of as withdrawn.
Rule is discharged. Interim relief, if any, stands vacated. The said
communication is taken on record.
[K.S.JHAVERI,
J.]
Pravin/*
Top