Gujarat High Court
Sharda vs Surat on 12 July, 2010
Gujarat High Court Case Information System
Print
CA/3830/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR INTERIM RELIEF No. 3830 of 2006
In
SECOND
APPEAL No. 55 of 2006
======================================
SHARDA
NIGHTY CENTRE & 3 - Petitioners
Versus
SURAT
MUNICIPAL CORP. & 6 - Respondents
======================================
Appearance :
MR
GS DARJI FOR MR AMIT V THAKKAR for the Petitioners.
MR PRASHANT G
DESAI for Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 -
3,6 - 7.
DS AFF.NOT FILED (N) for Respondent(s) : 3 - 4.
NOTICE
UNSERVED for Respondent(s) : 5,
None for Respondent(s) : 5.2.1
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 12/07/2010
ORAL
ORDER
Mr.G.S.Darji,
learned advocate appearing for Mr.Amit Thakkar, learned advocate
appearing on behalf of the applicants seeks permission to withdraw
the present application. Permission is accordingly granted. The
present application is dismissed as withdrawn. Notice is discharged.
No costs.
[M.R.SHAH,J]
*dipti
Top