Gujarat High Court High Court

Gopalsinh vs Director on 23 August, 2010

Gujarat High Court
Gopalsinh vs Director on 23 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9939/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9939 of 2010
 

 
======================================


 

GOPALSINH
LAXMANJI RAOLJI - Petitioner
 

Versus
 

DIRECTOR
OF MUNICIPALITIES & 1 - Respondents
 

======================================
Appearance : 
MR
HM PARIKH WITH MR RASESH H PARIKH for the Petitioner.  
None for
Respondent(s) : 1, 
MS TRUSHA PATEL, AGP for Respondent(s) :
2, 
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 23/08/2010 

 

ORAL
ORDER

1. As
the petition is against the show cause notice, learned advocate
appearing on behalf of the petitioner seeks permission to withdraw
the present petition. However, he has requested to observe that
withdrawal of the present petition may not come in the way of the
petitioner and all the contentions, which are available to the
petitioner are kept open.

2. In
view of the above, the present petition is dismissed as withdrawn
with above liberty. As this Court has not gone into the merits of the
case and has not expressed any opinion on merits, the Director of
Municipalities to pass an appropriate order in accordance with law,
without in any way being influenced by the withdrawal of the present
petition and all the contentions, which are available to the
petitioner as well as respondents are kept open. No costs.

[M.R.SHAH,J]

*dipti

   

Top