Gujarat High Court High Court

Thakarda vs Sarpanch on 18 March, 2011

Gujarat High Court
Thakarda vs Sarpanch on 18 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3248/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3248 of 2011
 

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

 

THAKARDA
KALAJI KESHAJI & 7 - Petitioner(s)
 

Versus
 

SARPANCH
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS.P
J.JOSHI for
Petitioner(s) : 1 - 8. 
None for Respondent(s) : 1,3 - 4. 
MR
NEERAJ SONI, LD.ASST.GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 18/03/2011
 

ORAL
ORDER

Ms.P.J.

Joshi, learned advocate for the petitioners, seeks permission of this
Court to withdraw present petition with liberty to move appropriate
proceedings before appropriate forum.

Permission
as prayed for is granted. The present petition stands disposed of as
withdrawn with aforesaid liberty.

It
is clarified that this Court has not expressed any opinion on merits
of the matter.

(K.S.

Jhaveri, J)

Aakar

   

Top