Gujarat High Court High Court

Arvindbhai vs Gujarat on 13 July, 2010

Gujarat High Court
Arvindbhai vs Gujarat on 13 July, 2010
Author: A.L.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1813/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1813 of 2009
 

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

 

ARVINDBHAI
BACHUBHAI BARAD - Petitioner(s)
 

Versus
 

GUJARAT
MARITIME BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT H JOSHI for
Petitioner(s) : 1, 
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	

 

 
 


 

Date
: 13/07/2010  
 
ORAL ORDER

Learned
advocate Mr Joshi, on written instructions of the client, seeks
permission to withdraw this petition. Permission as prayed for is
granted. The petition stands disposed of as withdrawn. Rule is
discharged. Interim relief stands vacated. No costs.

(A.L.

DAVE, J.)

zgs/-

   

Top