Gujarat High Court
Alka vs Vadodara on 13 August, 2008
Gujarat High Court Case Information System
Print
SCA/2465920/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24659 of 2007
=========================================================
ALKA
MUTTON SHOP - THRO' PROPRIETOR MOHD. FARUK ABDULRAHIM - Petitioner(s)
Versus
VADODARA
MAHANAGAR SEVA SADAN THRO' COMMISSIONER - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1,
MR
PRANAV G DESAI for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 13/08/2008
ORAL
ORDER
Mr.Hakim,
learned Counsel for the petitioner, seeks permission to withdraw the
petition with a view to make representation to the respondent
Corporation.
Without
expressing any opinion on merits, permission granted. Disposed of as
withdrawn. I.R., if any, stands vacated.
13.8.2008 (Jayant
Patel, J.)
vinod
Top