Gujarat High Court
Ashoksinh vs Shri on 10 July, 2008
Gujarat High Court Case Information System
Print
SCA/18079/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18079 of 2007
=========================================================
ASHOKSINH
VIKRAMSINH RAJPUT - Petitioner(s)
Versus
SHRI
MAHALAXMI OWNERS ASSO. & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NIRZAR S DESAI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR JAYANT P
BHATT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/07/2008
ORAL
ORDER
In
view of the subsequent development and the order passed by the trial
court which is subject matter of another petition before this Court,
Shri Nirzar Desai, learned advocate appearing on behalf of the
petitioners seeks permission to withdraw the present petition.
Permission is accordingly granted. The petition is dismissed as
withdrawn.
(
M.R. SHAH, J.)
syed/
Top