Gujarat High Court
Shri vs State on 9 July, 2008
Gujarat High Court Case Information System Print ST/8670/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD STAMP NUMBER (SPL.C.A.) No. 8670 of 2008 ========================================================= SHRI KASHIRAM TEXTILE MILLS PVT LTD - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR MK VAKHARIA for Petitioner(s) : 1, None for Respondent(s) : 1 - 3. ========================================================= CORAM : REGISTRAR (JUDICIAL) Date : 09/07/2008 ORAL ORDER
Learned
Advocate Mr. Mehul Vakaria filed a note for refusal of registration
and made an endorsement on presentation form that he does not want to
proceed this matter. Hence, permission of refusal of registration is
hereby granted under Rule-8 of the Gujarat High Court Rules, 1993.
No
order as to costs.
(G.K.
Upadhyay)
Registrar
(Judicial)
Nabila
Top