Gujarat High Court High Court

Babuben vs State on 30 April, 2010

Gujarat High Court
Babuben vs State on 30 April, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4273/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4273 of 2010
 

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


 

BABUBEN
KANUBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KANUBHAI I PATEL for
Petitioner(s) : 1, 
MR RASHESH RINDANI, AGP for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
 
ORAL
ORDER

Mr.

Kanubhai I. Patel, learned advocate appearing for the petitioner
seeks permission to withdraw this petition at this stage with a
liberty to file fresh petition as the amount has been paid by the
petitioner under protest and the order of eviction has been canceled
by the authority.

Since
the petitioner has withdrawn the petition, there is no question of
adjudicating the issues involved in the petition, and hence the
petition is disposed of as withdrawn.

(K.A.

PUJ, J.)

Pankaj

   

Top