Gujarat High Court
Vikram vs S on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/9847/2009 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9847 of 2009
=================================================
VIKRAM
STORES & 1 - Petitioner(s)
Versus
S
N PERFURMERY WORKS & 1 - Respondent(s)
=================================================
Appearance
:
MR
MB GANDHI for Petitioner(s) : 1 - 2.MR CHINMAY M GANDHI for
Petitioner(s) : 1 - 2.
MR PREMAL R JOSHI for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/10/2010
ORAL ORDER
Mr.
M.B.Gandhi, learned advocate for the petitioners, has submitted that
in view of certain subsequent developments, the petitioners do not
intend to press the petition at this stage. He, therefore, has
requested to withdraw the petition as not pressed. The permission, as
requested for, is granted. The petition stands disposed of as
withdrawn and not pressed. Notice is discharged. The ad-interim
relief, granted earlier, stands vacated forthwith.
[K.M.Thaker,
J.]
kdc
Top