Gujarat High Court High Court

Bachubhai vs Ahmedabad on 24 June, 2011

Gujarat High Court
Bachubhai vs Ahmedabad on 24 June, 2011
Author: M.R. Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5178/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 5178 of 2011
 

In


 

APPEAL
FROM ORDER No. 352 of 2010
 

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


 

BACHUBHAI
KARIMBHAI DESAI & 7 - Petitioners
 

Versus
 

AHMEDABAD
MUNICIPAL CORPORATION THROUGH MUNICIPAL COMMISSION & 1 -
Respondents
 

======================================
Appearance : 
MR SAHIL SHAH FOR
NANAVATI ASSOCIATES for the Petitioners. 
HL
PATEL ADVOCATES for Respondent(s) : 1, 
MR GM JOSHI for
Respondent(s) : 2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 24/06/2011 

 

ORAL
ORDER

Mr.Sahil
Shah, learned advocate for Nanavati Associates, appearing on behalf
of the applicants seeks permission to withdraw the present
application as the applicants propose to initiate appropriate
proceedings in the disposed of Civil Application. Permission is
accordingly granted. The present application is dismissed as
withdrawn with above liberty.

[M.R.SHAH,J]

*dipti

   

Top