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Special Civil Application stands disposed of as withdrawn.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