Gujarat High Court
Tajwal vs The on 12 August, 2008
Gujarat High Court Case Information System
Print
SCA/1731020/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17310 of 2007
=========================================================
TAJWAL
AND COMPANY THRO. POWEROF ATTORNEY HOLDER - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
NANAVATY
ADVOCATES for Petitioner(s) : 1,
MS BHAVIKA
KOTECHA, AGP for Respondent(s) : 1, 3,
MR RM CHHAYA for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 12/08/2008
ORAL
ORDER
Mr.Upadhyay,
learned counsel for the petitioner states that as the lease has been
renewed, the petition has become infructuous and therefore, he seeks
permission to withdraw the same.
Permission
granted. Disposed of as withdraw. Notice discharged.
(JAYANT PATEL, J.)
*bjoy
Top