Gujarat High Court
Bharatkumar vs Bhavnagar on 6 May, 2011
Gujarat High Court Case Information System
Print
SCA/10111/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10111 of 2008
=========================================================
BHARATKUMAR
CHIMANLAL NAVADIA - Petitioner(s)
Versus
BHAVNAGAR
MUNICIPAL CORPORATION - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Petitioner(s) : 1,
MR HS MUNSHAW for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 01/12/2008
ORAL
ORDER
Mr.Rao,
learned Counsel for the petitioner, seeks permission to withdraw the
petition with a view to make representation to the respondent
Corporation for providing alternative arrangement, if available in
accordance with law.
Without
expressing any opinion on merits, permission is granted. However,
it is directed that the representation, which may be made by the
petitioner, shall be decided by the respondent Corporation within
some reasonable time. Disposed of as withdrawn. I.R., if any,
shall stand vacated.
1.12.2008 (Jayant
Patel, J.)
vinod
Top