Gujarat High Court High Court

Sadhu vs Joint on 23 June, 2008

Gujarat High Court
Sadhu vs Joint on 23 June, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8142/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8142 of 2008
 

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

SADHU
DEVKRUSHNADASJI - Petitioner(s)
 

Versus
 

JOINT
CHARITY COMMISSIONER & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
HARSHIT S TOLIA for Petitioner(s) : 1, 
None for Respondent(s) : 1
- 2, 4, 
MR JJ YAJNIK for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

Mr.Harshit
S. Tolia, learned advocate for the petitioner seeks permission to
withdraw this petition at this stage, on instructions from his
client, in view of the fact that meeting has already taken place by
virtue of the order passed by the Hon’ble Division Bench. Permission
is granted. The petition is disposed of as withdrawn.

(RAVI R. TRIPATHI, J.)

karim