Gujarat High Court High Court

Anirudhasinh vs Gujarat on 25 August, 2008

Gujarat High Court
Anirudhasinh vs Gujarat on 25 August, 2008
Bench: Rajesh H.Shukla
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8715/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8715 of 2008
 

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

 

ANIRUDHASINH
M SARVAYA - Petitioner(s)
 

Versus
 

GUJARAT
MINERAL DEVELOPMENT CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.B
K.RAJ for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/08/2008 

 

 
 
ORAL
ORDER

Heard
learned advocate Mr. Raj for the petitioner. Learned advocate Mr.
Raj for the petitioner seeks permission to withdraw present petition
with a view to persue alternative remedy, if any, for the same cause
of action.

Permission
granted. Present petition stands disposed of as withdrawn
unconditionally.

(Rajesh
H. Shukla, J.)

*vijay