Gujarat High Court
Jagdishbhai vs Talati on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/15300/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15300 of 2010
=====================================================
JAGDISHBHAI
CHANDUBHAI VANKAR - Petitioner(s)
Versus
TALATI
CUM MANTRI & 2 - Respondent(s)
=====================================================
Appearance :
Mr.Kuntal
Joshi for MR VIMAL A PUROHIT for Petitioner(s)
: 1,
None for Respondent(s) : 1 -
3.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/12/2010
ORAL
ORDER
Mr.Kuntal
Joshi, learned advocate for Mr.Vimal A.Purohit, learned counsel for
the petitioner states, upon instructions, that he may be permitted to
withdraw the petition, with a view to availing of the alternative
remedy. Permission to withdraw the petition is granted. The petition
is disposed of, as withdrawn.
(Smt.Abhilasha Kumari,J)
arg
Top