Gujarat High Court High Court

Vipulkumar vs Unknown on 9 September, 2010

Gujarat High Court
Vipulkumar vs Unknown on 9 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJA/49/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

O.J.APPEAL
No. 49 of 2010
 

With


 

CIVIL
APPLICATION No. 349 of 2010
 

In


 

O.J.APPEAL
No. 49 of 2010
 

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

 

VIPULKUMAR
DAHYALAL BHEDA - Appellant
 

Versus
 

V
S COSMOPHARMA PRIVATE LIMITED & 6 - Opponents
 

=========================================================
 
Appearance
: 
MR
DHAVAL SHAH for
Appellant. 
MS SANGEETA PAHWA for Opponents : 1 - 3,5 -
6. 
UNSERVED-REFUSED (R) for Opponent(s) : 4,
7, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 09/09/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

After
arguing at length, realising that the matter is going to be
dismissed, learned advocate for the appellant seeks permission to
withdraw this appeal. Permission, as prayed for is granted. The
appeal stands disposed of as withdrawn.

In
view of withdrawal of the main appeal, OJCA No.349/2010 for stay does
not survive and stands disposed of accordingly.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

   

Top