Gujarat High Court Case Information System
Print
SCA/2974/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2974 of 2009
======================================
CHANDRIKABEN
NATWARLAL MODI - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
======================================
Appearance :
MR
MEHUL H RATHOD for the Petitioner.
MS TRUSHA PATEL, AGP for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) :
2,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/07/2010
ORAL
ORDER
1. Mr.Mehul
Rathod, learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition as the petitioner
proposes to submit afresh application for N.A. Use Permission with
respect to plot in question owned by the petitioner.
2. Permission
is accordingly granted. The present petition is dismissed as
withdrawn with above liberty. As and when such application is
submitted, the same shall be considered in accordance with law and in
any way being influenced by the earlier order of cancellation of
N.A.Use Permission. Notice is discharged. No costs.
[M.R.SHAH,J]
*dipti
Top