Gujarat High Court
Shambhubhai vs Paschim on 21 July, 2011
Gujarat High Court Case Information System
Print
SCA/7614/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7614 of
2011
=========================================================
SHAMBHUBHAI
BHAGWANJIBHAI POKAL - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ CO LTD - THROUGH MANAGING DIRECTOR & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
MR MANISH K KAJI for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 21/07/2011
ORAL
ORDER
Learned
Advocate for the petitioner states that the grievance of the
petitioner is redressed, hence, the cause in the petition does not
survive. He, therefore, seeks permission to withdraw this petition.
Permission
is granted. Disposed of as WITHDRAWN. Notice is
discharged.
(RAVI
R.TRIPATHI,J.)
Umesh/
Top