Gujarat High Court
Bhimjibhai vs Gujarat on 13 July, 2010
Gujarat High Court Case Information System
Print
CAST/4416/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION (STAMP NUMBER) No. 4416 of 2010
In
SPECIAL
CIVIL APPLICATION No. 19306 of 2006
With
CIVIL
APPLICATION (STAMP NUMBER) No. 4422 of 2010
In
SPECIAL
CIVIL APPLICATION No. 19311 of 2006
With
CIVIL
APPLICATION (STAMP NUMBER) No. 4425 of 2010
In
SPECIAL
CIVIL APPLICATION No. 19315 of 2006
With
CIVIL
APPLICATION (STAMP NUMBER) No. 4427 of 2010
In
SPECIAL
CIVIL APPLICATION No. 23218 of 2006
With
CIVIL
APPLICATION (STAMP NUMBER) No. 4428 of 2010
In
SPECIAL
CIVIL APPLICATION No. 23219 of 2006
=========================================================
BHIMJIBHAI
BACHUBHAI PARVADA - Petitioner(s)
Versus
GUJARAT
WATER SUPPLY AND SEWERAGE BOARD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HEMAL K ACHARYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/07/2010
COMMON
ORAL ORDER
Mr.Hemal
K. Acharya, learned advocate for the petitioner, seeks permission of
this Court to withdraw the present petitions in view of the fact that
the main petitions are listed for final hearing.
Permission
as prayed for is granted. Present petitions stand disposed of as
withdrawn.
(K.S.
Jhaveri, J)
Aakar
Top