IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 8762 of 2003
For Approval and Signature:
HON'BLE DR.JUSTICE J.N.BHATT
and
HON'BLE MR. JUSTICE ANANT S DAVE
============================================================
1. Whether Reporters of Local Papers may be allowed : NO
to see the judgements?
2. To be referred to the Reporter or not? : NO
3. Whether Their Lordships wish to see the fair copy : NO
of the judgement?
4. Whether this case involves a substantial question : NO
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?
5. Whether it is to be circulated to the concerned : NO
Magistrate/Magistrates,Judge/Judges,Tribunal/Tribunals?
———————————————————
ANSARI AKHTARALI TABACHAK HUSSAIN
Versus
KALOL MUNICIPALITY
———————————————————-
Appearance:
1. Special Civil Application No. 8762 of 2003
MR CL SONI for Petitioner
MR SANJAY M AMIN for Respondent
———————————————————
CORAM : HON’BLE DR.JUSTICE J.N.BHATT
and
HON’BLE MR. JUSTICE ANANT S DAVEDate of decision: 29/11/2004
ORAL JUDGEMENT
(Per : HON’BLE DR.JUSTICE J.N.BHATT)Upon matter being called out, the learned
Advocates for the parties are present. Mr.D.C.Sejpal,
learned Advocate for Mr.Sanjay M. Amin, learned Advocate
appearing on behalf of Kalol Municipality, states that
the cabin of the petitioner is not under contemplation of
removal and the petition is filed upon the apprehension
and there would not arise any question of removal unless
the question of widening of road or obstruction of
traffic issue is taken up.
On this statement, Mr.C.L.Soni, learned Advocate,
seeks permission to withdraw the petition. At this
stage, the petition, therefore, shall stand dismissed as
`withdrawn’. Notice shall stand discharged without any
order as to costs.
(DR. J. N. BHATT, J.) (ANANT S. DAVE, J.) /shamnath