Gujarat High Court
Kantibhai vs Sarpanch on 20 April, 2010
Gujarat High Court Case Information System
Print
SCA/1181/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1181 of 2010
=========================================================
KANTIBHAI
MULABHAI SOLANKI - Petitioner(s)
Versus
SARPANCH
& 4 - Respondent(s)
=========================================================
Appearance
:
MR
RA PATEL for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/04/2010
ORAL
ORDER
Mr.
R.A. Patel, learned advocate states that he may be permitted to
withdraw the petition, with liberty to file a fresh one, on the same
cause of action.
Permission
to withdraw the petition, with liberty, as above, is granted. The
petition is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top