Gujarat High Court
Shashidharan vs District on 31 January, 2011
Gujarat High Court Case Information System
Print
SCA/3984/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3984 of 2005
=========================================================
SHASHIDHARAN
P. PILLAI C/O.GUJARAT ENGINEERING & - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 3 - Respondent(s)
=========================================================
Appearance :
MR
RAJESH P MANKAD for
Petitioner(s) : 1,
MS. MOXA THAKKAR, AGP. Respondent(s) : 1 -
2.
NOTICE UNSERVED for Respondent(s) : 3,
RULE NOT RECD BACK
for Respondent(s) : 3,
MR HARNISH V DARJI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 31/01/2011
ORAL
ORDER
Shri
R.P. Mankad, learned Advocate appearing for the petitioner seeks
permission to withdraw this petition as the grievance is redressed
and the amount of certificate is paid. Permission as sought for is
granted. The Special Civil Application is rejected as withdrawn. Rule
discharged. However, there shall be no order as to costs.
Sd/-
(S.R.
Brahmbhatt, J.)
M.M.BHATT
Top