Gujarat High Court Case Information System
Print
SCA/7638/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7638 of 2011
=================================================
PATEL
DINESHBHAI NARANBHAI & 4 - Petitioners
Versus
KALIDAS
KANJIBHAI & 5 - Respondents
=================================================
Appearance :
MR
HARDIK C RAWAL for Petitioners : 1 - 5.MRS MH RAWAL for Petitioners :
1 - 2.
None for Respondents : 1, 1.2.1, 1.2.2, 1.3.1, 1.3.2,
1.3.3, 1.3.4, 1.3.5,1.3.6 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,
2.2.6, 2.2.7, 2.2.8, 2.2.9, 2.2.10, 2.2.11, 2.2.12, 2.2.13, 2.2.14,
2.2.15, 2.2.16, 2.2.17, 2.2.18,2.2.
MS.
V.S. PATHAK, LD. AGP for Respondent - 5 -
6.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 27/06/2011
ORAL
ORDER
Shri
Hardik Rawal, learned advocate, under the instruction of the
petitioners seeks permission to withdraw this petition, with a
liberty to approach the concerned authority with an application for
expeditious hearing, as the original order where under the tenants
say of not interested in purchasing the same had been accepted and
acted upon all through out.
Permission
as sought for is granted. Petition is disposed with an observation
that in case if such an application is made by the petitioners,
same shall be decided as expeditiously as possible, and if the
matter is not finally heard, petitioners are entitled to approach
the Court with an appropriate fresh writ petition.
/vgn
[ S.R.
BRAHMBHATT, J ]
Top