Gujarat High Court
Shramjivi vs Bhavnagar on 10 February, 2010
Gujarat High Court Case Information System
Print
SCA/5696/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5696 of 2003
With
SPECIAL
CIVIL APPLICATION No. 4931 of 2008
=========================================================
SHRAMJIVI
KALYAN SANGH & 10 - Petitioner(s)
Versus
BHAVNAGAR
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MS
MAMTA R VYAS for
Petitioner(s) : 1 - 11.
RULE NOT RECD BACK for Respondent(s) :
1,
MR HS MUNSHAW for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 10/02/2010
ORAL
ORDER
After
the previous order dated 22.01.2010, learned counsel Ms.M.R.Vyas
submitted, on fresh instructions, that the petitioners propose to
unconditionally withdraw the petition. Learned counsel for the
respondent having no objection, the petitions are disposed as
withdrawn and Rule is discharged with no order as to costs.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top