Gujarat High Court High Court

Pravinchandra vs Union on 4 February, 2011

Gujarat High Court
Pravinchandra vs Union on 4 February, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/43/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 43 of 2005
 

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

 

PRAVINCHANDRA
HARILAL PRAJAPATI & 4 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MS RAO for
Petitioner(s) : 1 - 5. 
NOTICE NOT RECD BACK for Respondent(s) : 1
- 2, 4, 
MR BN DOCTOR for Respondent(s) : 3, 
NOTICE SERVED BY DS
for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 04/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr. Rao, learned counsel
for the petitioners states that because of subsequent development,
the petition has become infructuous and he seeks permission to
withdraw the petition. Permission is granted. Petition shall stand
disposed of as withdrawn. Notice is discharged.

[
JAYANT PATEL, J. ]

[
J.C. UPADHYAYA, J.]

* Pansala.

   

Top