Gujarat High Court High Court

Kiritkumar vs The on 7 September, 2010

Gujarat High Court
Kiritkumar vs The on 7 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/18076/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 18076 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 18078 of 2006
 

With


 

SPECIAL
CIVIL APPLICATION No. 18079 of 2006
 

To


 

SPECIAL
CIVIL APPLICATION No. 18081 of 2006
 
 
=========================================================

KIRITKUMAR
RATILAL MEHTA & 4 – Petitioner(s)

Versus

THE
DISTRICT COLLECTOR SURAT & 2 – Respondent(s)

=========================================================

Appearance
:

MR NV GANDHI for Petitioner(s)
: 1 – 5.

MR NK RAVAL AGP for Respondent(s) : 1, 3,
RULE SERVED
BY DS for Respondent(s) :
2,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 07/09/2010

ORAL
COMMON ORDER

Mr.

Gandhi, learned counsel for the petitioners seeks permission to
withdraw this petition. Permission is gratned. The petitions stand
disposed of as withdrawn. Rule is discharged. Interim relief, if any,
stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top