Gujarat High Court
Parth vs State on 10 August, 2011
Gujarat High Court Case Information System
Print
SCA/8941/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8941 of 2011
=========================================================
PARTH
SATISHBHAI VIRDA & 4 - Petitioner(s)
Versus
STATE
OG GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1 - 5.
MR JK SHAH, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 - 4.
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
NOTICE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/08/2011
ORAL ORDER
Mr.Anshin
H. Desai, learned counsel for the petitioners states that the
grievance voiced in the petition has been redressed, as the Sale Deed
has been accepted and registered. He, therefore, prays for permission
to withdraw the petition.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn. Notice is discharged. There shall be no orders as to
costs.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top