Gujarat High Court
Dhanjibhai vs Collector on 11 May, 2010
Gujarat High Court Case Information System
Print
SCA/6668/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6668 of 2002
=========================================================
DHANJIBHAI
SAMAJIBHAI DUDHAT - Petitioner(s)
Versus
COLLECTOR
AMRELI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DS VASAVADA for
Petitioner(s) : 1,
MR JASWANT K SHAH AGP for Respondent(s) :
1,
MR PV HATHI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/05/2010
ORAL
ORDER
In
view of communication dated 14.02.2007 of the petitioner, learned
advocate for the petitioner seeks permission to withdraw the present
petition. Permission as prayed for is granted. Petition stands
disposed of as withdrawn. Rule is discharged with no order as to
costs. Interim relief, if any, stands vacated. Liberty to revive in
case of difficulty.
(K.S.JHAVERI,
J.)
niru*
Top