Gujarat High Court High Court

Jhala vs Union on 30 March, 2010

Gujarat High Court
Jhala vs Union on 30 March, 2010
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3339/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3339 of 2010
 

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

 

JHALA
MANSUR HANKA - Petitioner(s)
 

Versus
 

UNION
OF INDIA, THROUGH EXECUTIVE ENGINEER - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
RR GAUTAM for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 30/03/2010 

 

 
 
ORAL
ORDER

The
petition was sought to be withdrawn with a view to taking up
appropriate proceeding in the Civil Court or before the revenue
authority, if so advised, and if the cause of action were surviving
or had newly arisen. Permission being granted. Petition is disposed
as not pressed, without prejudice to the rights and contentions of
the parties.

(
D.H. Waghela, J. )

syed/

   

Top