Gujarat High Court High Court

Jay vs Ahmedabad on 17 February, 2011

Gujarat High Court
Jay vs Ahmedabad on 17 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15073/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15073 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 15116 of 2010
 

 


 

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


 

JAY
JAY BHAWANI OWNERS ASSOCIATION - THROUGH SECRETARY - Petitioner(s)
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
CB UPADHYAYA for Petitioner(s) : 1, 
MR SN SHELAT, SR. ADVOCATE
with MR SATYAM  CHHAYA) for Respondent(s) : 1 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 17/02/2011  
COMMON ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
seals having opened, the learned counsel for the petitioners sought
permission to withdraw the writ petitions.

Mr
SN Shelat, learned Senior Advocate alongwith Mr Satyam Chhaya,
appearing on behalf of the respondent Corporation has no
objection to the same.

Both
the writ petitions stand disposed of as withdrawn.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/-

   

Top