Gujarat High Court High Court

Dhanjibhai vs State on 27 July, 2010

Gujarat High Court
Dhanjibhai vs State on 27 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5119/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5119 of 2009
 

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

DHANJIBHAI
VASTABHAI DODIA & 15 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR MIHIR
JOSHI, SR.ADV. with MR ASHISH M DAGLI
for Petitioner(s) : 1 -
16. 
MS TRUSHA K. PATEL, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR JAYANT P BHATT for Respondent(s) :
3, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 27/07/2010 

 

ORAL
ORDER

1. After
the matter was fully argued by Shri Mihir Joshi, learned senior
Advocate with Shri Ashish M. Dagli, learned advocate appearing on
behalf of the petitioners, Shri Joshi, learned senior Advocate seeks
permission to withdraw the present petition unconditionally as
petitioners propose to approach the Corporation/Commissioner of
Rajkot Municipal Corporation.

2. Without
expressing anything with respect to entertainability and/or
maintainability of such a representation/application, petitioners are
simply permitted to withdraw the present petition unconditionally.
Notice is discharged. Ad-interim relief stands vacated forthwith.
No costs.

(M.R.

Shah, J.)

*menon

   

Top