Gujarat High Court
Shakhwala vs Patel on 24 August, 2011
Gujarat High Court Case Information System
Print
SCA/9009/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9009 of 2011
=================================================
SHAKHWALA
KISHORSBHAI BABUBHAI - Petitioner
Versus
PATEL
RAMANBHAI SOMABHAI & 10 - Respondents
=================================================
Appearance :
MR
APURVA R KAPADIA for Petitioner:
None for Respondents : 1 - 10.
-
MR. HK PATEL, LD. AGP for Respondent : 11
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 24/08/2011
ORAL
ORDER
Shri
Kapadia, learned advocate for the petitioner seeks permission to
withdraw the petition, with a view to approach the concerned
authority by way of alternative remedy. Permission as sought for is
granted. The Court has not opined anything on merits. Petition is
disposed of as withdrawn. No cost.
[
S.R. BRAHMBHATT, J ]
/vgn
Top