Gujarat High Court High Court

Hemrajji vs Managing on 22 March, 2011

Gujarat High Court
Hemrajji vs Managing on 22 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1923/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1923 of 2011
 

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

 

HEMRAJJI
DHIRUJI RATHOD - Petitioner(s)
 

Versus
 

MANAGING
DIRECTOR & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AD DESAI for
Petitioner(s) : 1,LOPA M BHATT for Petitioner(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2. 
MR NV ANJARIA for
Respondent(s) : 1, 
MR BD KARIA for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 22/03/2011 

 

ORAL
ORDER

Ms.Bhatt,
learned advocate for the petitioner, has requested for permission to
withdraw the petition with a view to making representation for
allotment of plot. The request made by Ms.Bhatt, learned advocate is
accepted. The petitioner is permitted to withdraw the petition with
a view to making representation for allotment of plot. If and when
such application is made, the Corporation will consider the same in
accordance with law and applicable policy and rules without being
influenced by the order passed in present petition allowing the
petitioner to withdraw the petition. The petition stands disposed of
as withdrawn. Notice is discharged.

(K.M.

Thaker, J.)

rakesh/

   

Top