Gujarat High Court High Court

Ahmedabad vs Deputy on 27 August, 2011

Gujarat High Court
Ahmedabad vs Deputy on 27 August, 2011
Author: Mohit S. Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/208120/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2081 of 2009
 

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


 

AHMEDABAD
DISTRICT CO-OPERATIVE MILK PRODUCERS UNION LTD & 1 -
Petitioner(s)
 

Versus
 

DEPUTY
DISTRICT RETURNING OFFICER, AHMEDABAD - Respondent(s)
 

========================================== 
Appearance
: 
MR BS PATEL
for Petitioner(s) : 1 - 2. 
MR PC KAVINA with MR BIREN
VAISHNAV for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1, 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 16/03/2009 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Mr.

Kavina appearing with Mr. Biren Vaishnav, learned counsel for the
respondent states, under instructions, that the instructions
contained in the impugned order dated 04th March, 2009
shall not be implemented. Mr. Kavina further makes it clear that
this statement is made without prejudice to the respondents’ power to
requisition the vehicle under the provisions of Section 160 and
Section 166 of the Representation of the Peoples Act, 1951.

2. In
view of the above statement, Mr. Patel, learned counsel for the
petitioner seeks leave to withdraw the petition. Leave, as prayed
for, is granted. The petition stands disposed of as withdrawn.
Notice is discharged.

(
Mohit S. Shah, J. )

(
Harsha Devani, J. )

hki

   

Top