Gujarat High Court
R vs Gujarat on 15 March, 2010
Gujarat High Court Case Information System
Print
SCA/12408/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12408 of 2009
=========================================================
R
K CHAUDHARY - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION & 1 - Respondent(s)
=========================================================
Appearance :
MR
AJ SHASTRI for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/03/2010
ORAL
ORDER
Learned Advocate Mr.
A.J.Shashtri states that, in cognate matter, the petitioner had
filed an appeal before the authority. In that view of the matter,
Ld. Advocate Mr. Shashtri seeks permission to withdraw this petition
at this stage with a view to approach the concerned authority.
Permission granted. Petition stands disposed of.
[K.S.Jhaveri,J.]
*Himansu
Top