Gujarat High Court High Court

Damor vs Commissioner on 15 March, 2011

Gujarat High Court
Damor vs Commissioner on 15 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2206/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2206 of 2011
 

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

 

DAMOR
MANGALBHAI HIRABHAI - Petitioner(s)
 

Versus
 

COMMISSIONER
- CUM - CHIEF SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NM KAPADIA for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/03/2011  
 
ORAL ORDER

Mr.N.M.Kapadia,
learned counsel for the petitioner states, upon instructions, that he
may be permitted to withdraw the petition, with liberty to file a
fresh substantive petition, in proper format.

Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top