Gujarat High Court
Shilpshri vs Municipal on 26 August, 2008
Gujarat High Court Case Information System
Print
SCA/510020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5100 of 2008
=========================================================
SHILPSHRI
CO-OPERATIVE HOUSINGSOCIETY LTD & 116 - Petitioner(s)
Versus
MUNICIPAL
CORPORATION OF SURAT CITY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KK TRIVEDI for
Petitioner(s) : 1 - 2,2.2.1 - 27,27.2.1 - 31,31.2.1 - 32,32.2.1 -
56,56.2.1 - 81,81.2.1 - 83,83.2.1 - 91,91.2.1 - 117.
MR DHAVAL G
NANAVATI for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
NOTICE SERVED for Respondent(s) : 2,
NOTICE
SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 26/08/2008
ORAL
ORDER
Learned
advocate Shri KK Trivedi for the petitioners seeks permission to
withdraw the petition for approaching the respondents with a request
to vary the town planning schemes. Permission granted. Petition
stands disposed of as withdrawn. I am sure as and when the
petitioners approach as mentioned above, their representations will
be considered in accordance with law. Notice is discharged.
(Akil Kureshi, J.)
(vjn)
Top