Gujarat High Court
Vrajlal vs Unknown on 22 June, 2011
Gujarat High Court Case Information System
Print
MCA/882/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 882 of 2011
In
LETTERS
PATENT APPEAL No. 2695 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10593 of 2010
=================================================
VRAJLAL
MOHANBHAI BHIMANI MEMBER OF VANTHALI NAGARPALIKA & 5 -
Applicant(s)
Versus
DESIGNATED
OFFICER, BHAGYESH JHA & 1 - Opponent(s)
=================================================
Appearance :
MR
VC VAGHELA for Applicant(s) : 1 - 6.
None for Opponent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 22/06/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioners prayed for restoration of Letters Patent Appeal No. 2695
of 2010 which was disposed of as withdrawn on 22.12.2010 and the
order reads as follows :-
“Learned
counsel for the appellants sought for and is permitted to withdraw
the appeal without any liberty. Appeal stands disposed of as
withdrawn.”
In
view of the fact that the appeal was withdrawn without any liberty,
this application is dismissed.
[S.
J. MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
Sundar/PPS
Top