Gujarat High Court
H.R.H vs Gujarat on 18 June, 2008
Bench: Ravi R.Tripathi
SCA/7910/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7910 of 2008 ================================================= H.R.H. THR PRINCE AGAKHAN'S HOSTEL - Petitioner(s) Versus GUJARAT STATE BOARD OF WAKF & 2 - Respondent(s) ================================================= Appearance : MR HARSHIT S TOLIA for Petitioner(s) : 1, None for Respondent(s) : 1, 3, Ms.KRINA CALLA, ASST GOVERNMENT PLEADER for Respondent(s) : 2, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 18/06/2008 ORAL ORDER
Mr.Harshit
S. Tolia, learned advocate for the petitioner seeks permission to
withdraw this petition with a view to approach the Tribunal for
redressal of the grievance ventilated in this petition.
At
the request of Mr.Tolia it is clarified that non entertaining of
this petition by this Court will not work to the prejudice of the
petitioner in pursuing the remedy before the Tribunal. Permission is
granted. The petition is disposed of as withdrawn.
(RAVI R. TRIPATHI, J.)
karim