Gujarat High Court
Arvindbhai vs Gujarat on 13 July, 2010
Gujarat High Court Case Information System
Print
SCA/1813/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1813 of 2009
=========================================================
ARVINDBHAI
BACHUBHAI BARAD - Petitioner(s)
Versus
GUJARAT
MARITIME BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HASIT H JOSHI for
Petitioner(s) : 1,
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 13/07/2010
ORAL ORDER
Learned
advocate Mr Joshi, on written instructions of the client, seeks
permission to withdraw this petition. Permission as prayed for is
granted. The petition stands disposed of as withdrawn. Rule is
discharged. Interim relief stands vacated. No costs.
(A.L.
DAVE, J.)
zgs/-
Top