Gujarat High Court
Videocon vs Unknown on 22 February, 2011
Gujarat High Court Case Information System
Print
CR.A/13/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
APPEAL No. 13 of 2008
=========================================================
VIDEOCON
INDUSTRIES LTD. VIDEOCON INTERNATIONAL LTD. - Appellant(s)
Versus
STATE
OF GUJARAT & 4 - Opponent(s)
=========================================================
Appearance
:
MR
PT CHACKO for
Appellant(s) : 1,
MR. H.L. JANI, LD. ADDL. PUBLIC PROSECUTOR for
Opponent(s) : 1,
(MR TS NANAVATI) for Opponent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 22/02/2011
ORAL
ORDER
Learned
counsel Mr. P.T. Chacko appearing for the appellant seeks permission
to withdraw this appeal. Permission as sought for is granted. The
appeal is disposed of as withdrawn.
(Z.K.SAIYED,J.)
Vahid
Top