Gujarat High Court
Udharam vs Bhavnagar on 25 June, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
SCA/8555/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8555 of 2008 ========================================== UDHARAM VEDOMAL BALANI - Petitioner(s) Versus BHAVNAGAR MUNICIPAL CORPN. & 1 - Respondent(s) ========================================== Appearance : MR ANSHIN H DESAI for Petitioner(s) : 1,MR SHIRISH H GOHIL for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================== CORAM : HONOURABLE MR.JUSTICE M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 25/06/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel for the petitioner sought permission to withdraw the petition
with a view to making appropriate representation before the
respondent. Permission being granted, petition stands dismissed as
withdrawn.
Sd/-
(
M.S.Shah, J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)