Gujarat High Court High Court

Hasmukhbhai vs Vadodara on 18 April, 2011

Gujarat High Court
Hasmukhbhai vs Vadodara on 18 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4405/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4405 of 2011
 

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


 

HASMUKHBHAI
JASHBHAI PATEL - Petitioner(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
ORAL
ORDER

Shri
Dave, learned advocate for the petitioner seeks permission to
withdraw the present petition with a liberty to file fresh petition
after joining the affected parties as respondents. Permission is
accordingly granted. Petition is dismissed as withdrawn with above
liberty. As and when such a petition is filed, the same shall be
considered in accordance with law and on merits.

(M.R.SHAH,J.)

kaushik

   

Top