Gujarat High Court High Court

Jalan vs Vadodara on 30 September, 2010

Gujarat High Court
Jalan vs Vadodara on 30 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12340/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12340 of 2002
 

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


 

JALAN
REAL ESTATE PVT. LTD. THRO' ITS DIRECTOR(GAYTRIDEVI & 1 -
Petitioner(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
VIKRAM J THAKOR for
Petitioner(s) : 1 - 2. 
MR NILESH A PANDYA for Respondent(s) : 1,
4, 6, 
MR MD PANDYA for Respondent(s) : 2, 
MR RA RINDANI AGP for
Respondent(s) : 3, 
DS AFF.NOT FILED (R) for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/09/2010 

 

ORAL
ORDER

Learned
counsel for the petitioners seeks permission to withdraw the petition
with a liberty to make a representation to the concerned authority.
Permission as prayed for is granted. If any such representation is
made on behalf of the petitioners, the same shall be decided by the
authority concerned in accordance with law. With the above
observation, the petition stands disposed of as withdrawn. Rule is
discharged. Interim relief, if any, stands vacated.

[K.

S. JHAVERI, J.]

Pravin/*

   

Top