Gujarat High Court High Court

Ahmedabad vs Sadhana on 23 October, 2008

Gujarat High Court
Ahmedabad vs Sadhana on 23 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/153/4407	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 15344 of 2007
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 1112 of 2003
 

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

 

AHMEDABAD
MUNICIPAL CORP. - Petitioner(s)
 

Versus
 

SADHANA
TRANSPORT CO. - Respondent(s)
 

=========================================================
 
Appearance
: MS JIRGA D JHAVERI for
Petitioner(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 23/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Ms.

Jirga Jhaveri, learned Advocate for the applicant submits that she
has received instruction from the applicant ? Corporation, through
letter dated 26.2.2008, to withdraw this Application. She, therefore,
seeks permission to withdraw this Application. Permission granted.
This Application is disposed of as withdrawn. Letter be kept on
record.

As
the Civil Application for delay is disposed of as withdrawn, the
First Appeal (ST) No.1112 of 2003 will not survive. Accordingly, the
same is also disposed of.

(R.P.DHOLAKIA,J.)

(Z.K.SAIYED,
J.)

sas

   

Top