Gujarat High Court High Court

Dhoraji vs Shivgar on 13 November, 2008

Gujarat High Court
Dhoraji vs Shivgar on 13 November, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9345/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9345 of 2008
 

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


 

DHORAJI
MUNICIPALITY - Petitioner
 

Versus
 

SHIVGAR
RATILAL BAVAJI - Respondent
 

==============================================
Appearance : 
MR
PREMAL R JOSHI for Petitioner 
MR KISHOR M PAUL for
Respondent 
============================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Mr.Joshi,
learned Advocate for the petitioner seeks permission to withdraw the
present petition. Permission, as prayed for, is granted. Petition
stands dismissed as withdrawn. Rule discharged. Ad-interim-relief
stands vacated. However, there shall be no order as to costs.

(S.R.BRAHMBHATT,
J.)

sompura

   

Top