Gujarat High Court High Court

West vs Qureshi on 22 September, 2010

Gujarat High Court
West vs Qureshi on 22 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/366/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 366 of 2010
 

In


 

O.J.APPEAL
No. 44 of 2010
 

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

 

WEST
END SPORTS CLUB LTD - Applicant
 

Versus
 

QURESHI
HASAN MOHMAD UMAR & 6 - Respondents
 

=========================================================
 
Appearance
: 
MR
NAVIN K PAHWA for
Applicant. 
None for Respondent(s) : 1 - 3,5 - 7. 
MR RC SEJPAL
for Respondent(s) :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 22/09/2010 

 

ORAL
ORDER

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

Learned
advocate Mr.Pahwa for the applicant seeks permission to withdraw this
application in view of the fact that West End Sports Club Ltd, is a
party-respondent in the main Appeal, as is clear from the
cause-title, and Ajaykumar Choksi, deponent in the application, is
representing the said Company by filing an affidavit-in-reply.
Permission, as prayed for, is granted. This application stands
disposed of as withdrawn.

[A.L.Dave,J.]

[Bankim
N.Mehta,J.]

(patel)

   

Top