Gujarat High Court
Patel vs Ashramshala on 11 February, 2011
Gujarat High Court Case Information System
Print
SCA/1420/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1420 of 2011
=========================================================
PATEL
JITENDRAKUMAR RAMANLAL - Petitioner(s)
Versus
ASHRAMSHALA
OFFICER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Petitioner(s) : 1,
MR MAULIK G NANAVATI for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/02/2011
ORAL
ORDER
Mr.N.M.Kapadia,
learned advocate for the petitioner, states that in view of order
dated 25.01.2010 rendered in Special Civil Application No.14957 of
2010 and allied matters, he may be permitted to withdraw the
petition.
Permission
to withdraw the petition is granted. The petition is disposed of as
withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top