Gujarat High Court High Court

Hareshkumar vs Bhavnagar on 24 September, 2008

Gujarat High Court
Hareshkumar vs Bhavnagar on 24 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8126/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8126 of 2008
 

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

 

HARESHKUMAR
DIPSINHBHAI TUR - Petitioner(s)
 

Versus
 

BHAVNAGAR
MUNICIPAL CORPN. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BK DAMANI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
 
ORAL
ORDER

1.
Heard the Learned advocate Mr. B.K.Damani for the petitioner. After
arguing for the matter for some time Learned Advocate Mr. Damani
seeks permission to withdraw the petition, at this stage with
a liberty to file a review application before appropriate bench.

2.
The permission is granted. The present petition stands disposed of
as withdrawn, with a liberty to file a review application.

(K.S.Jhaveri,J)

*Himanshu

   

Top