Gujarat High Court
State vs Gujarat on 10 July, 2008
Gujarat High Court Case Information System Print COMA/366/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD COMPANY APPLICATION No. 366 of 2008 In COMPANY PETITION No. 205 of 1996 With COMPANY APPLICATION No. 367 of 2008 In COMPANY PETITION No. 205 of 1996 ========================================================= STATE BANK OF INDIA,CORPORATE OFFICE:SBI BLDG.,MADAME CAMA - Applicant(s) Versus GUJARAT STATE TEXTILE CORPN. LIMITED (IN LIQN.)UNIT:NEW - Respondent(s) ========================================================= Appearance : MR AC GANDHI for Applicant(s) : 1, MS AMEE YAJNIK for Respondent(s) : 1, MR NITIN K MEHTA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 10/07/2008 COMMON ORAL ORDER
Learned
advocate for applicant seeks permission to withdraw these
applications stating that dues of the applicant are already settled.
A communication to that effect is placed on record. Permission is
granted. Disposed of accordingly. Notices in both the applications
are discharged.
(Ravi
R. Tripathi, J)
Aakar
Top