Gujarat High Court Case Information System
Print
SCA/12528/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION NO. 12528 OF 2009
=============================================
DHABAWALI
CHALI ASSOCIATION THRO AUTHORISED COORDINATOR - PETITIONERS
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=============================================
Appearance :
MR
BHUSHAN B OZA FOR PETITIONERS
MS
TRUSHA PATEL AGP FOR RESPONDENT 1
MR
YF MEHTA FOR RESPONDENT
2
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 01/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the stand taken by the respondents that members of the
petitioners preferred suits for same relief which was dismissed for
non-prosecution and a petition for restoration is pending and that
alternative land has already been allotted to them and that the
aforesaid fact was suppressed, learned counsel for the petitioners
has sought for and permitted to withdraw this writ petition but with
no liberty. However, the order passed in this case will not affect
the suit/restoration application pending before the court below.
Interim relief granted earlier on 04.12.2009 stands vacated.
The
Special Civil Application is dismissed as not being pressed. No
costs.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top