Gujarat High Court
Thro’Prop vs Union on 8 October, 2008
Gujarat High Court Case Information System
Print
SCA/19942/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.19942 of 2005
===================================================
M/s.
NARAYAN IMPEX
THRO'PROP.
SATYANARAYAN MANTRI - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
===================================================
Appearance
:
MR MK VAKHARIA for Petitioner(s) :
1,
MR JITENDRA
MALKAN for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
advocate for the petitioner seeks permission to withdraw the
petition, under instructions. Permission granted. The petition stands
rejected as withdrawn.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[SMT.
ABHILASHA KUMARI,J]
***
Bhavesh*
Top