Gujarat High Court Case Information System
Print
SCA/16780/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16780 of 2010
=========================================================
BUDHAJI
ATAJI DABHI - Petitioner(s)
Versus
MOHANJI
MANGALJI PARMAR & 2 - Respondent(s)
=========================================================
Appearance
:
MS.P
J.JOSHI for
Petitioner(s) : 1,
None for Respondent(s) : 1, 3,
MS JIRGA
JHAVERI, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 21/01/2011
ORAL ORDER
Having
heard the learned advocate for the petitioner, Ms.P.J.Joshi, and
having regard to the facts and circumstances of the case, RTS Case
No.9 of 2008 pending before the Mamlatdar, Kathlal, is directed to
be decided in accordance with law without being influenced by this
order as early as possible preferably within three months from the
date of receipt of copy of this order. The petitioner is at liberty
to take all the contentions raised in this petition there before the
Mamlatdar.
In
view of the above direction and observation, learned advocate,
Ms.P.J.Joshi, seeks permission to withdraw this petition.
Permission
granted. This petition stands disposed of as withdrawn.
(M.D.SHAH,J.)
radhan
Top