Gujarat High Court High Court

Bachubhai vs Mahuva on 1 April, 2011

Gujarat High Court
Bachubhai vs Mahuva on 1 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3721/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3721 of 2011
 

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


 

BACHUBHAI
VANMALIDAS PATEL - Petitioner(s)
 

Versus
 

MAHUVA
MUNICIPALITY THROUGH CHIEF OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NIRZAR S DESAI for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 01/04/2011 

 

 
 
ORAL
ORDER

In
view of the fact that Civil Suit is pending between the parties, Shri
Desai, learned advocate for the petitioner does not press the present
petition. Hence, petition is dismissed as not pressed.

(M.R.SHAH,J.)

kaushik

   

Top