Gujarat High Court
Amreli vs Babubhai on 12 January, 2011
Gujarat High Court Case Information System
Print
SCA/15913/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15913 of 2010
=================================================
AMRELI
MUNICIPALITY - Petitioner
Versus
BABUBHAI
UKABHAI SOLANKI & 2 - Respondents
=================================================
Appearance :
MR
DEEPAK P SANCHELA for Petitioner:
None for Respondents : 1 -
3.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 12/01/2011
ORAL
ORDER
Shri
Deepak Sanchela, learned advocate for the petitioner seeks permission
to withdraw this petition with a view to take out appropriate
corrective application before the Labour Court for rectifying the
error, if any, permissible under law. Permission as sought for is
granted. Petition is disposed of as having been withdrawn.
[
S.R. BRAHMBHATT, J ]
/vgn
Top