Gujarat High Court High Court

Village vs Sukhdevbhai on 7 October, 2011

Gujarat High Court
Village vs Sukhdevbhai on 7 October, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14804/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14804 of 2011
 

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

 

VILLAGE
PANCHAYAT OF SATHAMBA THRO SARPANCH - Petitioner(s)
 

Versus
 

SUKHDEVBHAI
REVASHANKAR MEHTA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.H.S.
MUNSHAW WITH Mr.B K.RAJ
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 07/10/2011 

 

ORAL
ORDER

Heard
learned advocate Mr.H.S. Munshaw appearing with Mr.B.K. Raj for the
petitioner.

The
learned advocate for the petitioner seeks permission to withdraw the
petition. Permission is granted. The petition is disposed of as
withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top