Gujarat High Court Case Information System
Print
SCA/4075/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4075 of 2011
With
SPECIAL
CIVIL APPLICATION No. 4078 of 2011
=========================================
DILIPBHAI
C NATHVANI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 2 - Respondent(s)
=========================================
Appearance :
MR
DIPEN A DESAI for
Petitioner(s) : 1 - 2.
MR LB DABHI, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
DS AFF.NOT
FILED (N) for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/09/2011
ORAL
ORDER
In
view of the subsequent development and the order passed by the
Division Bench in Special Civil Application No. 2872/2011, the
learned advocates appearing on behalf of the respective petitioners
seek permission to withdraw the present petitions. Without
expressing any opinion on merits, whether on appointment of the
Administrator now whether show-cause notice can be proceeded further
or not, the learned advocates appearing on behalf of the respective
petitioners are permitted to withdraw the present petitions. The
present petitions are dismissed as withdrawn. Notice is discharged
in both the petitions. Ad-interim relief granted earlier, if any,
stands vacated forthwith.
(M.R.
SHAH, J.)
siji
Top