Gujarat High Court
Hasmukhbhai vs Vadodara on 18 April, 2011
Gujarat High Court Case Information System
Print
SCA/4405/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4405 of 2011
=========================================
HASMUKHBHAI
JASHBHAI PATEL - Petitioner(s)
Versus
VADODARA
MUNICIPAL CORPORATION - Respondent(s)
=========================================
Appearance :
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 18/04/2011
ORAL
ORDER
Shri
Dave, learned advocate for the petitioner seeks permission to
withdraw the present petition with a liberty to file fresh petition
after joining the affected parties as respondents. Permission is
accordingly granted. Petition is dismissed as withdrawn with above
liberty. As and when such a petition is filed, the same shall be
considered in accordance with law and on merits.
(M.R.SHAH,J.)
kaushik
Top