Gujarat High Court High Court

– 4 vs 3 on 8 September, 2011

Gujarat High Court
– 4 vs 3 on 8 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10162/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10162 of 2011
 

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


 

RAMESHBHAI
PARSHOTTAMBHAI LUHAR & OTHERS
 

Versus
 

COLLECTOR
& 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AR MAJMUDAR for Petitioner(s) : 1 - 4. 
None for Respondent(s) : 1
- 3. 
GOVERNMENT PLEADER for Respondent(s) :
4, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/09/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Mr
Majmudar,
learned counsel for the petitioners states that he wants to
withdraw this petition as he wants to make a representation to the
respondents. In view of the request made by the learned counsel for
the petitioner, this petition is dismissed as withdrawn with a
liberty to the petitioners to seek his remedy of making a
representation before the respondents.

(V.M.

Sahai, J.)

(K.S.Jhaveri,
J.)

*mohd

   

Top