Gujarat High Court High Court

Ajmal vs Gandhidham on 11 September, 2008

Gujarat High Court
Ajmal vs Gandhidham on 11 September, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14464/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14464 of 2005
 

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


 

AJMAL
GANESHBHAI SOLANKI - Petitioner(s)
 

Versus
 

GANDHIDHAM
DEVELOPMENT AUTHORITY - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SADHANA SAGAR for Petitioner : 1, MR NL RAMNANI
for Petitioner : 1, 
RULE SERVED for Respondent(s) : 1, 
MR PR
NANAVATI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the petitioner places on record a communication dated
8.9.2008 addressed by the petitioner and seeks permission to withdraw
this petition, at this stage. The said communication is ordered to
be placed on record.

Permission
as prayed for is granted.

This
Special Civil Application stands disposed of as withdrawn.

Rule
discharged.

(ANANT S. DAVE, J.)

*pvv

   

Top