Gujarat High Court High Court

Appearance : vs Unknown on 27 January, 2010

Gujarat High Court
Appearance : vs Unknown on 27 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/600/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 600 of 2010
 

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

VIRENDRA
RAMANLAL PATEL 

 

Versus
 

STATE
OF GUJARAT and others
 

======================================
 
Appearance : 
MR
MB GANDHI for Petitioner 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 27/01/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
writ petition under the caption ‘public interest litigation’ has been
preferred by a builder/real estate owner alleging illegal
construction of building which he cannot sell to the purchasers.
After some arguments, as counsel for the petitioner has failed to
show how interest of public is going to be affected, he sought for
and permitted to withdraw this writ petition without any liberty. It
is accordingly dismissed as withdrawn. No costs.

[S.J.

Mukhopadhaya, C.J.]

(Anant
S. Dave, J.)

(swamy)

   

Top