Gujarat High Court
Bachubhai vs Ahmedabad on 24 June, 2011
Gujarat High Court Case Information System
Print
CA/5178/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5178 of 2011
In
APPEAL
FROM ORDER No. 352 of 2010
======================================
BACHUBHAI
KARIMBHAI DESAI & 7 - Petitioners
Versus
AHMEDABAD
MUNICIPAL CORPORATION THROUGH MUNICIPAL COMMISSION & 1 -
Respondents
======================================
Appearance :
MR SAHIL SHAH FOR
NANAVATI ASSOCIATES for the Petitioners.
HL
PATEL ADVOCATES for Respondent(s) : 1,
MR GM JOSHI for
Respondent(s) : 2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 24/06/2011
ORAL
ORDER
Mr.Sahil
Shah, learned advocate for Nanavati Associates, appearing on behalf
of the applicants seeks permission to withdraw the present
application as the applicants propose to initiate appropriate
proceedings in the disposed of Civil Application. Permission is
accordingly granted. The present application is dismissed as
withdrawn with above liberty.
[M.R.SHAH,J]
*dipti
Top