Gujarat High Court
Saurashtra vs Rudabhai on 8 March, 2010
Gujarat High Court Case Information System
Print
LPA/1125/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1125 of 2002
In
SPECIAL
CIVIL APPLICATION No. 10850 of 2001
=========================================================
SAURASHTRA
CEMENT LTD - Appellant(s)
Versus
RUDABHAI
RAMBHAI CHUDASAMA - Respondent(s)
=========================================================
Appearance
:
MR
PS GOGIA
for
Appellant
MR PH PATHAK for
Respondent
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH 8th March 2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Learned
advocate Mr. Gogia appears for the appellant. He states that the
matters at dispute have been settled out of the Court. He, therefore,
seeks leave to withdraw this Appeal.
Leave
is granted. Appeal is disposed of as withdrawn. The parties will bear
their own cost.
{Ms.
R.M Doshit, J.}
{M.D
Shah, J.}
Prakash*
Top