Gujarat High Court
Hareshkumar vs Bhavnagar on 24 September, 2008
Gujarat High Court Case Information System
Print
SCA/8126/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8126 of 2008
=========================================================
HARESHKUMAR
DIPSINHBHAI TUR - Petitioner(s)
Versus
BHAVNAGAR
MUNICIPAL CORPN. - Respondent(s)
=========================================================
Appearance
:
MR
BK DAMANI for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 24/09/2008
ORAL
ORDER
1.
Heard the Learned advocate Mr. B.K.Damani for the petitioner. After
arguing for the matter for some time Learned Advocate Mr. Damani
seeks permission to withdraw the petition, at this stage with
a liberty to file a review application before appropriate bench.
2.
The permission is granted. The present petition stands disposed of
as withdrawn, with a liberty to file a review application.
(K.S.Jhaveri,J)
*Himanshu
Top