Gujarat High Court
Suryapur vs Board on 16 June, 2008
Bench: Ravi R.Tripathi
SCA/8102/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8102 of 2008 ========================================================= SURYAPUR CO OPERATIVE BANK LTD (IN LIQUIDATION) - Petitioner(s) Versus BOARD OF NOMINEES AND JOINT REGISTRAR & 1 - Respondent(s) ========================================================= Appearance : MR RAVINDRA SHAH for Petitioner(s) : 1,MRS KANAN R SHAH for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 16/06/2008 ORAL ORDER
Learned
advocate Mr.Ravindra Shah for the petitioner moves a draft amendment.
The same is allowed.
Mr.Ravindra Shah
seeks permission to withdraw this petition with a view to pursue the
application filed before the learned Board of Nominees. Permission is
granted. Disposed of as withdrawn.
(Ravi
R. Tripathi, J)
Aakar