Gujarat High Court High Court

Shree vs Karamsad on 25 January, 2010

Gujarat High Court
Shree vs Karamsad on 25 January, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3221/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3221 of 2009
 

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


 

SHREE
PARSHWA PADMAVATI TRUST & 3 - Petitioner(s)
 

Versus
 

KARAMSAD
NAGARPALIKA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DIPEN DESAI for Petitioner(s) : 1 - 4. 
MR TRILOK J PATEL for
Respondent(s) : 1, 
MR NIKHILESH J SHAH, AGP for Respondent(s) : 2
- 3 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 25/01/2010 

 

ORAL
ORDER

Shri
Dipen Desai, learned advocate has stated at the bar that, in place of
Shri M.B. Gandhi, he is appearing on behalf of the petitioners and he
shall be filing the Vakalatnama on behalf of the petitioners during
the course of the day.

Shri
Dipen Desai, learned advocate appearing on behalf of the petitioners
seeks permission to withdraw the present Special Civil Application as
the petitioners propose to challenge the order/communication dated
15/05/2006 as well as the order/communication dated 19/07/2006 of the
Collector, Anand before appropriate authority/forum.

Without
expressing any opinion on merits with respect to entertainability
and/or maintainability of such a proceedings now, the present Special
Civil Application is dismissed as withdrawn. Notice is discharged.

(M.R.

SHAH, J.)

siji

   

Top