Gujarat High Court High Court

Nikeshkumar vs Rajkot on 8 July, 2010

Gujarat High Court
Nikeshkumar vs Rajkot on 8 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/973/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 973 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1614 of 2009
 

With


 

CIVIL
APPLICATION No. 4464 of 2010
 

In
LETTERS PATENT APPEAL No. 973 of 2010
 

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

 

NIKESHKUMAR
ANANDBHAI MAKWANA & 1 - Appellant(s)
 

Versus
 

RAJKOT
MUNICIPAL CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS GOGIA for
Appellant(s) : 1 - 2. 
None for Respondent(s) : 1, 3, 
MR PARESH
UPADHYAY for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Learned
counsel for the appellant wants to withdraw the appeal. Ordered
accordingly.

In
view of withdrawal of the appeal, no orders are passed on the Civil
Application. It stands disposed of.

(BHAGWATI
PRASAD, J) (S.R. BRAHMBHATT, J)

(pkn)

   

Top