Gujarat High Court
Mohan vs Development on 22 August, 2008
Gujarat High Court Case Information System
Print
SCA/2899820/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 28998 of 2007
=================================================
MOHAN
MORARBHAI AHIR & 8 - Petitioner(s)
Versus
DEVELOPMENT
COMMISSIONER & 4 - Respondent(s)
=================================================
Appearance :
MR
NK MAJMUDAR for Petitioner(s) : 1 -
9.
GOVERNMENT PLEADER for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
HONOURABLE
MR.JUSTICE S.R BRAHMBHATT
Date
: 22/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr.
Majmudar with Mr. Sutar for the petitioners state that the petitioner
sought permission to withdraw Special Civil Application No.6343 of
2007 with a view to prefer a PIL petition and that since the order
dated 03.04.2007 does not refer to the reason why the petitioner had
sought permission, the petitioner will move the learned Single Judge
for necessary clarification.
S.O.
to 15.09.2008.
(M.S.
SHAH, Actg. C.J.)
(S.R. BRAHMBHATT, J.)
[sn
devu] pps
Top