Gujarat High Court Case Information System
Print
SA/285/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 285 of 2009
With
CIVIL
APPLICATION No. 11884 of 2009
In
SECOND APPEAL No. 285 of 2009
======================================
RATILAL
MULJIBHAI PATEL - Appellant
Versus
DEPUTY
ENGINEER (SR.) & 1 - Defendants
======================================
Appearance :
MR
MAHENDRA K PATEL for the Appellant.
MS LILU K BHAYA for
Defendant(s) : 1,
NOTICE UNSERVED for Defendant(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 22/04/2010
ORAL
ORDER
1. This Second
Appeal is placed on the board on the Note filed by learned advocate
appearing on behalf of the appellant permitting him to withdraw the
present Second Appeal. Learned advocate appearing on behalf of the
appellant has placed on record the written pursis signed by the
appellant dated 19/4/2010 permitting him to withdraw the present
Second Appeal, which is directed to be taken on record.
2. Under the
circumstances, the present Second Appeal is dismissed as withdrawn.
Notice is discharged. In view of dismissal of the Second Appeal, no
order in the Civil Application and Civil Application is also
accordingly dismissed.
[M.R.SHAH,J]
*dipti
Top