Gujarat High Court
========================================= vs None For on 21 March, 2011
Gujarat High Court Case Information System
Print
CA/3685/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 3685 of 2011
In
FIRST
APPEAL No. 1021 of 2011
=========================================
PASCHIM
GUJARAT VIJ COMPANY LIMITED, THROUGH DEPUTY ENGINEER
Versus
MADHUBHAI
BHAGWANBHAI
=========================================
Appearance
:
MR SP HASURKAR for
Applicant
None for
Respondent
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 21/03/2011
ORAL
ORDER
1. Mr.S.
P. Hasurkar, learned counsel for the applicant, at this stage, does
not press this application and seeks permission to withdraw the same,
reserving liberty to apply for necessary relief in future.
2. The
application stands disposed of as withdrawn reserving liberty of the
applicant to apply for appropriate relief in future.
[
J. C. UPADHYAYA, J. ]
vijay
Top