Gujarat High Court High Court

Kasanabhai vs The on 16 February, 2010

Gujarat High Court
Kasanabhai vs The on 16 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/18771/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 18771 of 2007
 

TO
 

SPECIAL
CIVIL APPLICATION No. 18791 of 2007
 

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

 

KASANABHAI
MALABHAI RATHOD & 20 - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PUSHPADATTA VYAS for
Petitioner(s) : 1 - 21. 
MR CB UPADHYAYA, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1 - 4. 
RULE SERVED BY DS for Respondent(s) : 1
- 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/02/2010
 

COMMON
ORAL ORDER

Mr.Pushpadatta
Vyas, learned
advocate for the petitioners,
seeks permission to withdraw the present petitions with liberty to
move the authority afresh since the relevant documents are now
available with the petitioners.

Permission
as prayed for is granted. The present petitions stand disposed of as
withdrawn with appropriate liberty. Rule is discharged in each
petition with no order as to costs.

It
is, however, made clear that it will not have any fresh cause of
action.

(K.S.

Jhaveri, J)

Aakar

   

Top