Gujarat High Court
Ahmedabad vs Sadhana on 23 October, 2008
Gujarat High Court Case Information System
Print
CA/153/4407 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15344 of 2007
In
FIRST
APPEAL (STAMP NUMBER) No. 1112 of 2003
=========================================================
AHMEDABAD
MUNICIPAL CORP. - Petitioner(s)
Versus
SADHANA
TRANSPORT CO. - Respondent(s)
=========================================================
Appearance
: MS JIRGA D JHAVERI for
Petitioner(s) : 1,
DS AFF.NOT FILED (R) for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 23/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Ms.
Jirga Jhaveri, learned Advocate for the applicant submits that she
has received instruction from the applicant ? Corporation, through
letter dated 26.2.2008, to withdraw this Application. She, therefore,
seeks permission to withdraw this Application. Permission granted.
This Application is disposed of as withdrawn. Letter be kept on
record.
As
the Civil Application for delay is disposed of as withdrawn, the
First Appeal (ST) No.1112 of 2003 will not survive. Accordingly, the
same is also disposed of.
(R.P.DHOLAKIA,J.)
(Z.K.SAIYED,
J.)
sas
Top