Gujarat High Court
Swastik vs B.S.N.L on 16 April, 2010
Gujarat High Court Case Information System Print FA/4604/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD FIRST APPEAL No. 4604 of 2008 With CIVIL APPLICATION No. 11027 of 2008 In FIRST APPEAL No. 4604 of 2008 With CIVIL APPLICATION No. 12889 of 2009 In FIRST APPEAL No. 4604 of 2008 ========================================================= SWASTIK NETVISION PVT. LTD. - Appellant(s) Versus B.S.N.L. - Defendant(s) ========================================================= Appearance : MR SHALIN N MEHTA for Appellant(s) : 1, MR JS YADAV for Defendant(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE BHAGWATI PRASAD and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 16/04/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
ORDER
IN FIRST APPEAL:
On
instructions, the learned counsel for the appellant wants to withdraw
the present appeal to approach the trial Court under Order 37 Rule 4
of the Civil Procedure Code. In view of that, this Court also feels
that the same is the right remedy available to the appellant. The
present proceeding is dismissed as withdrawn. R & P be sent back
to the Court concerned.
ORDER
IN CIVIL APPLICATIONS:
In
view of the above order, no order in civil applications.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top