Gujarat High Court
Babuben vs State on 30 April, 2010
Gujarat High Court Case Information System
Print
SCA/4273/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4273 of 2010
=========================================================
BABUBEN
KANUBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 3 - Respondent(s)
=========================================================
Appearance :
MR
KANUBHAI I PATEL for
Petitioner(s) : 1,
MR RASHESH RINDANI, AGP for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 30/04/2010
ORAL
ORDER
Mr.
Kanubhai I. Patel, learned advocate appearing for the petitioner
seeks permission to withdraw this petition at this stage with a
liberty to file fresh petition as the amount has been paid by the
petitioner under protest and the order of eviction has been canceled
by the authority.
Since
the petitioner has withdrawn the petition, there is no question of
adjudicating the issues involved in the petition, and hence the
petition is disposed of as withdrawn.
(K.A.
PUJ, J.)
Pankaj
Top