Gujarat High Court Case Information System
Print
SCA/3299/2004 1/ 3 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3299 of 2004
For
Approval and Signature:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
HONOURABLE
MR.JUSTICE MD SHAH
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To be
referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
SATARBHAI
SULEMANBHAI & 1 - Petitioner(s)
Versus
UNA
NAGAR PALIKA & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN SHANKHESARA for MR DHAVAL D VYAS
for
Petitioner(s) : 1 - 2.
Respondent : 2 SERVED.
MR MURALI N
DEVNANI for Respondent :
1.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/03/2010
ORAL
JUDGMENT
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
petition under Article 226 of the Constitution of India is filed by
two residents of Una town, District Junagadh to challenge the
resolution of the Una Municipality to shift the fish market and the
mutton market from their existing location.
Learned
advocate Mr.Shankhesara has appeared for the petitioners. He has
submitted that pending this petition the petitioner no.2 Mamadbhai
Ibrahimbhai has passed away on 30th November 2006. The
surviving petitioner no.1 Sattarbhai Sulemanbhai has made affidavit
declaring his intention not to pursue the present writ petition. The
affidavit and the copy of the death certificate are produced by the
learned advocate Mr.Shankhesara.
In
view of the aforesaid affidavit, learned advocate Mr.Shankhesara
seeks leave to withdraw this petition.
Leave
is granted. Petition is disposed of as withdrawn. Rule is discharged.
The
affidavit and the copy of the death certificate will be maintained on
the record of the writ petition.
(M.D.Shah,
J.) (Ms.R.M.Doshit, J.)
/moin
Top