Gujarat High Court
Vinod vs Sardar on 21 January, 2011
Gujarat High Court Case Information System
Print
LPA/401/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 401 of 2008
In
SPECIAL
CIVIL APPLICATION No. 25264 of 2006
=================================================
VINOD
PURSHOTTAM RABARA & 3 - Appellant(s)
Versus
SARDAR
SAROVAR NARMADA NIGAM LTD. & 8 - Respondent(s)
=================================================
Appearance :
MR
MEHUL S SHAH for Appellant(s) : 1 - 4.
MR
SURESH M SHAH for Appellant(s) : 1 - 4.
NOTICE SERVED BY DS for
Respondent(s) : 1,
MR PRANAV TRIVEDI, AGP for Respondent(s) : 2 -
3.
MR CC BHALJA for Respondent(s) : 4 -
9.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 21/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
learned counsel for the appellants, on instructions, submitted that
the appellants have requested to withdraw the appeal to enable the
appellants to take up the matter with the State.
For
the said reason, without expressing any opinion, we allow the
appellants to withdraw the appeal without any liberty to prefer
second appeal against the very same order.
The
appeal stands disposed of as withdrawn.
[S.
J. MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top