Gujarat High Court
Ahmedabad vs Atulbhai on 2 May, 2011
Gujarat High Court Case Information System
Print
CA/11490/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 11490 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 4067 of 2008
With
FIRST
APPEAL (STAMP NUMBER) No. 4067 of 2008
With
CIVIL
APPLICATION No. 11536 of 2009
In
FIRST APPEAL (STAMP NUMBER) No. 4063 of 2008
With
FIRST
APPEAL (STAMP NUMBER) No. 4063 of 2008
=========================================================
AHMEDABAD
MUNICIPAL CORPORATION - Petitioner(s)
Versus
ATULBHAI
P SHAH - Respondent(s)
=========================================================
Appearance :
M/S
RJ RAWAL ASSOC. for
Petitioner(s) : 1,MS SHIVYA A DESAI for Petitioner(s) : 1,
None
for Respondent(s) : 1,
MR NV GANDHI for Respondent(s) : 1.2.1,
1.2.2,1.2.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 02/05/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Ms.Shivya
Desai for Mr.Rawal, learned counsel seeks permission to withdraw both
the appeals under the instructions received by Mr.Rawal from the
Corporation. She places on record the letter dated 29.04.2011
received from the client.
Permission
granted. Disposed of as withdrawn.
(JAYANT
PATEL, J.)
(J.C.
UPADHYAYA, J.)
*bjoy
Top