Gujarat High Court
Daxaben vs Panchayat on 11 July, 2008
Gujarat High Court Case Information System
Print
SCA/9204/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9204 of 2008
=========================================================
DAXABEN
ASHOKBHAI RAMUBHAI - Petitioner(s)
Versus
PANCHAYAT
& URBAN HOUSING & URBAN DEVELOPMENT DEPARTMENT & 1 -
Respondent(s)
=========================================================
Appearance :
MR
BS BRAHMBHATT for Petitioner(s) : 1,
None for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/07/2008
ORAL
ORDER
Mr.B.S.Brahmbhatt,
learned counsel for the petitioner, seeks permission to withdraw this
petition, at this stage, in view of the pendency of SLP before the
Hon’ble Supreme Court. Permission, as prayed for, is granted. This
Special Civil Application stands disposed of as withdrawn.
(ANANT S. DAVE, J.)
*pvv
Top