Gujarat High Court
Vishrambhai vs Surat on 28 April, 2011
Gujarat High Court Case Information System
Print
SCA/4530/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4530 of 2011
=========================================
VISHRAMBHAI
GOVINDBHAI SONDARVA & 1 - Petitioner(s)
Versus
SURAT
MUNICIPAL CORPORATION & 1 - Respondent(s)
=========================================
Appearance
:
MR SUTHAR
for MR NK MAJMUDAR for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 28/04/2011
ORAL
ORDER
1. After
the matter was argued for some time, Shri Suthar, learned advocate
appearing on behalf of the petitioners seeks permission to withdraw
the present petition, as the petitioners propose to approach the
Commissioner, Surat Municipal Corporation.
2. Under
the circumstances, present petition is dismissed as withdrawn without
expressing any opinion with respect to such a representation. As and
when such a representation is made, the same be considered in
accordance with law for which this Court has not expressed anything
on merits.
(M.R.
Shah, J.)
*menon
Top