Gujarat High Court High Court

Dilipbhai vs State on 5 April, 2011

Gujarat High Court
Dilipbhai vs State on 5 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3308/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3308 of 2011
 

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


 

DILIPBHAI
RANJEETBHAI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AJ SHASTRI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.3.1,
1.3.2,1.3.3 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,2.2.6  
MS
JIRGHA JHAVERI, AGP for Respondent(s) : 1 -
4 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 05/04/2011 

 

 
 
ORAL
ORDER

Learned
advocate appearing on behalf of the petitioners seeks permission to
withdraw the present petition as the petitioners propose to submit an
appropriate application for regularization of the encroachment.
Without expressing any opinion with respect to the same and/or
entertainability and maintainability of such an application, the
present petition is dismissed as withdrawn.

(M.R.

SHAH, J.)

siji

   

Top