Gujarat High Court
Damor vs Commissioner on 15 March, 2011
Gujarat High Court Case Information System
Print
SCA/2206/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2206 of 2011
=========================================================
DAMOR
MANGALBHAI HIRABHAI - Petitioner(s)
Versus
COMMISSIONER
- CUM - CHIEF SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/03/2011
ORAL ORDER
Mr.N.M.Kapadia,
learned counsel for the petitioner states, upon instructions, that he
may be permitted to withdraw the petition, with liberty to file a
fresh substantive petition, in proper format.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top