Gujarat High Court
Jay vs Ahmedabad on 17 February, 2011
Gujarat High Court Case Information System
Print
SCA/15073/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15073 of 2010
With
SPECIAL
CIVIL APPLICATION No. 15116 of 2010
=================================================
JAY
JAY BHAWANI OWNERS ASSOCIATION - THROUGH SECRETARY - Petitioner(s)
Versus
AHMEDABAD
MUNICIPAL CORPORATION & 3 - Respondent(s)
=================================================
Appearance :
MR
CB UPADHYAYA for Petitioner(s) : 1,
MR SN SHELAT, SR. ADVOCATE
with MR SATYAM CHHAYA) for Respondent(s) : 1 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 17/02/2011
COMMON ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
seals having opened, the learned counsel for the petitioners sought
permission to withdraw the writ petitions.
Mr
SN Shelat, learned Senior Advocate alongwith Mr Satyam Chhaya,
appearing on behalf of the respondent Corporation has no
objection to the same.
Both
the writ petitions stand disposed of as withdrawn.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
sundar/-
Top