Gujarat High Court Case Information System
Print
SCA/5119/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5119 of 2009
=========================================
DHANJIBHAI
VASTABHAI DODIA & 15 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance
:
MR MIHIR
JOSHI, SR.ADV. with MR ASHISH M DAGLI
for Petitioner(s) : 1 -
16.
MS TRUSHA K. PATEL, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
MR JAYANT P BHATT for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/07/2010
ORAL
ORDER
1. After
the matter was fully argued by Shri Mihir Joshi, learned senior
Advocate with Shri Ashish M. Dagli, learned advocate appearing on
behalf of the petitioners, Shri Joshi, learned senior Advocate seeks
permission to withdraw the present petition unconditionally as
petitioners propose to approach the Corporation/Commissioner of
Rajkot Municipal Corporation.
2. Without
expressing anything with respect to entertainability and/or
maintainability of such a representation/application, petitioners are
simply permitted to withdraw the present petition unconditionally.
Notice is discharged. Ad-interim relief stands vacated forthwith.
No costs.
(M.R.
Shah, J.)
*menon
Top