Gujarat High Court Case Information System
Print
SCA/8741/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8741 of 2010
=========================================================
MOHANLAL
MANJIBHAI SORATHIA ALIAS BAMBHANIA & 3 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NV ANJARIA for
Petitioner(s) : 1 - 4.MR SHIVANG M SHAH for Petitioner(s) : 1 - 4.
MR
PS CHAMPANERI for Respondent(s) : 1,
MR MANAV A MEHTA for
Respondent(s) : 2
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 29/09/2010
ORAL
ORDER
Learned
advocates are appearing on behalf of respective parties. Petitioner
No.1 Shri Mohanlal Manjibhai Sorathia alias Bambhania is
personally present before this Court today.
Today,
when the matter is taken up for hearing, learned advocate Mr. N.V.
Anjaria appearing on behalf of petitioners placed on record copy of
letter dated 20th September 2010 received from petitioner,
where, consent has been given by petitioners to learned advocate Mr.
Anjaria to withdraw the present petition in light of the fact that
acquisition of lands in question have been modified by State
Authorities while making re-survey, therefore, petitioners want to
withdraw the present petition. Therefore, learned advocate Mr.
Anjaria seeks leave to withdraw the present petition.
Accordingly,
permission, as prayed for, is granted. Present petition is disposed
of as withdrawn. Ad-interim relief granted earlier, if any, shall
stand vacated.
The
Letter dated 20th September 2010 of petitioner is taken on
record.
[H.K.
RATHOD, J.]
#Dave
Top