Gujarat High Court
Dhoraji vs Shivgar on 13 November, 2008
Gujarat High Court Case Information System
Print
SCA/9345/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9345 of 2008
==============================================
DHORAJI
MUNICIPALITY - Petitioner
Versus
SHIVGAR
RATILAL BAVAJI - Respondent
==============================================
Appearance :
MR
PREMAL R JOSHI for Petitioner
MR KISHOR M PAUL for
Respondent
==============================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/11/2008
ORAL
ORDER
Mr.Joshi,
learned Advocate for the petitioner seeks permission to withdraw the
present petition. Permission, as prayed for, is granted. Petition
stands dismissed as withdrawn. Rule discharged. Ad-interim-relief
stands vacated. However, there shall be no order as to costs.
(S.R.BRAHMBHATT,
J.)
sompura
Top