Gujarat High Court High Court

District vs Maheshkumar on 8 April, 2010

Gujarat High Court
District vs Maheshkumar on 8 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3380/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 3380 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1138 of 2000
 

 
=========================================================

 

DISTRICT
DEVELOPMENT OFFICER & 1 - Petitioner(s)
 

Versus
 

MAHESHKUMAR
D SHAH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
RV ACHARYA for
Petitioner(s) : 1 - 2. 
MS SEJAL K MANDAVIA for Respondent(s) :
1, 
MR BA SURTI for Respondent(s) : 1, 
MR KRINA CALLA,
LD.ASST.GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/04/2010
 

ORAL
ORDER

Ms.R.V.

Acharya, learned
advocate for the applicants, seeks permission to withdraw the present
application.

Permission
as prayed for is granted. The present application stands disposed of
as withdrawn.

(K.S.

Jhaveri, J)

Aakar

   

Top