Gujarat High Court
Nitinkumar vs Valsad on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/3970/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3970 of 2010
=========================================================
NITINKUMAR
DINESHCHANDRA SONI SHOP NO. 29,30 & 31 & 44 - Petitioner(s)
Versus
VALSAD
MUNICIPALITY THROUGH CHIEF OFFICER & 3 - Respondent(s)
=========================================================
Appearance :
MR
R.R. MARSHALL, Sr. Counsel with MR ADIL R MIRZA
for Petitioner(s) : 1 -
45.
HL PATEL ADVOCATES for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 2,
None for Respondent(s) : 3,
NOTICE
SERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/10/2010
ORAL
ORDER
Learned
Sr. Counsel has submitted on record an undated communication of
petitioner no.3, wherein, the petitioner no.3 has instructed to
withdraw the petition qua him. Permission is granted. The petition
stands disposed of as withdrawn qua petitioner no.3 herein. Notice is
discharged only qua petitioner no.3.
Learned
Sr. Counsel Mr. Marshall requests for time to go through the reply
filed by the other side. Hence, S.O to 25.10.2010.
[K.
S. JHAVERI, J.]
Pravin/*
Top