Gujarat High Court High Court

Swastik vs Union on 28 February, 2011

Gujarat High Court
Swastik vs Union on 28 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5150/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5150 of 2002
 

 
=========================================


 

SWASTIK
PLASTIC INDUSTRIES & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for Petitioner(s) : 1 - 2. 
MS SEJAL K MANDAVIA
for Respondent(s) : 1 - 2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Mr.Hardik
K. Dave, learned advocate for M/s Trivedi & Gupta, learned
advocates for the petitioners has placed on record a communication
dated 26.2.2011 addressed by the petitioners to the learned
advocates stating that they have received benefit under Notification
No.53/1988 from the Tribunal and Commissioner of Appeals and
requesting to withdraw the petition. Learned advocate, accordingly,
seeks permission to withdraw the petition.

Permission
to withdraw the petition is granted. The petition is dismissed as
withdrawn. Rule is discharged. Interim relief, if any, stands
vacated.

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top