Gujarat High Court High Court

Bhimjibhai vs Gujarat on 13 July, 2010

Gujarat High Court
Bhimjibhai vs Gujarat on 13 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/4416/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 4416 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 19306 of 2006
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 4422 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 19311 of 2006
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 4425 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 19315 of 2006
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 4427 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 23218 of 2006
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 4428 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 23219 of 2006
 

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

 

BHIMJIBHAI
BACHUBHAI PARVADA - Petitioner(s)
 

Versus
 

GUJARAT
WATER SUPPLY AND SEWERAGE BOARD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HEMAL K ACHARYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/07/2010
 

COMMON
ORAL ORDER

Mr.Hemal
K. Acharya, learned advocate for the petitioner, seeks permission of
this Court to withdraw the present petitions in view of the fact that
the main petitions are listed for final hearing.

Permission
as prayed for is granted. Present petitions stand disposed of as
withdrawn.

(K.S.

Jhaveri, J)

Aakar

   

Top