Gujarat High Court
Jahangir vs State on 18 September, 2008
Gujarat High Court Case Information System
Print
CA/1091920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 10919 of 2008
In
SPECIAL
CIVIL APPLICATION No. 4529 of 2008
With
SPECIAL
CIVIL APPLICATION No. 4529 of 2008
==========================================
JAHANGIR
RUSTAMJI CAMA - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
==========================================
Appearance
:
MR AJ PATEL
for Applicant(s) : 1,
MR SATYAM CHHAYA, AGP for
Respondent(s) : 1,
None for Respondent(s) :
2,
==========================================
CORAM
:
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 18/09/2008
COMMON
ORAL ORDER
Learned
advocate, Shri A.J. Patel, for the petitioner stated that the
petitioner would like to withdraw the petition with a liberty to
approach the Government afresh for granting permission for change of
user for converting the land in question from new tenure to old
tenure land. Permission is granted. The Petition stands disposed of
as withdrawn. Liberty to apply in case of any difficulty.
In
view of disposal of the main petition, the Civil Application does not
survive and the same is also disposed of accordingly.
(
Harsha Devani, J. )
hki
Top