Gujarat High Court High Court

Vadgam vs State on 25 September, 2008

Gujarat High Court
Vadgam vs State on 25 September, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11986/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11986 of 2008
 

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


 

VADGAM
TALUKA SAHKARI KHARID VECHAN SANGH LTD - VADGAM - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
SK GADHAVI for Petitioner(s) : 1, 
MR VINAY S PANDYA ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
=====================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 25/09/2008 

 

 
 
ORAL
ORDER

1. Mr.

S.K. Gadhavi, learned counsel appearing for the petitioner states
that as up-till now, no appointment of the Government nominee is made
and pursuant to the notice dated 16.9.2008, the hearing is fixed on
29.9.2008, he seeks permission to withdraw the petition with a
liberty to challenge the order in case, if the society is aggrieved
to make appointment of the Government nominees.

2. Permission
is granted. Disposed of as withdrawn. Direct service is permitted.

(JAYANT
PATEL, J.)

ynvyas

   

Top