Gujarat High Court
Daniben vs Deesa on 15 March, 2010
Gujarat High Court Case Information System
Print
SCA/3269/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3269 of 2010
=========================================================
DANIBEN
WD/O.RANCHHODJI HAJAJI PADHIYAR (MISTRY) - Petitioner(s)
Versus
DEESA
NAGARPALIKA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SL VAISHYA for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2.
MR JK SHAH,
LD.ASST.GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/03/2010
ORAL
ORDER
Mr.S.L.
Vaishya, learned
advocate for the petitioner,
seeks permission to withdraw the present petition with liberty to
approach the respondent-authorities by way of appropriate
representation.
Permission
as prayed for is granted. The petition stands disposed of as
withdrawn with appropriate liberty.
Direct
Service is permitted.
(K.S.
Jhaveri, J)
Aakar
Top