Gujarat High Court
Rana vs The on 15 September, 2008
Gujarat High Court Case Information System
Print
CA/241020/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 2410 of 2007
In
FIRST
APPEAL No. 4815 of 2006
=========================================================
RANA
AMARSHIHJI LAXMANSHIH - Petitioner(s)
Versus
THE
SPECIAL LAND ACQUISITION OFFICER & 8 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN K DAVE for
Petitioner(s) : 1,
GOVERNMENT
PLEADER for
Respondent(s) : 1
- 2.
RULE
SERVED for
Respondent(s) : 1
- 4,6 - 9.
UNSERVED-EXPIRED
(R) for Respondent(s)
: 5,
DS
AFF.NOT FILED (R) for
Respondent(s) : 5.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE DN PATEL
Date
: 15/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
Counsel
appearing for the applicant seeks permission to withdraw this
application.
Permission
as prayed for is granted. This application is disposed of as
withdrawn. Rule is discharged. Interim relief, if any, stands
vacated.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top