Gujarat High Court
Special Civil Application No. … vs Unknown on 31 March, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No 1138 of 2005 -------------------------------------------------------------- MARUTI TIMBER MART Versus SURAT MUNICIPAL CORPORATION -------------------------------------------------------------- Appearance: 1. Special Civil Application No. 1138 of 2005 MR PINAKIN M RAVAL for Petitioner No. 1 .......... for Respondent No. 1-2 -------------------------------------------------------------- CORAM : HON'BLE MR.JUSTICE A.R.DAVE and HON'BLE MR.JUSTICE P.B.MAJMUDAR Date of Order: 01/02/2005 ORAL ORDER
(Per : HON’BLE MR.JUSTICE A.R.DAVE)
Learned advocate Shri Pinakin Raval appearing for
the petitioner seeks permission to withdraw the petition
so as to enable the petitioner to file a petition
challenging the validity of the Town Planning Scheme.
In the circumstances, without examining the
merits of the matter, we permit the petitioner to
withdraw the petition with a liberty to file a fresh
petition. The petition stands disposed of as withdrawn.
(A.R. DAVE, J.)(P.B. MAJMUDAR, J.)
siji