Gujarat High Court High Court

Kantibhai vs Sarpanch on 20 April, 2010

Gujarat High Court
Kantibhai vs Sarpanch on 20 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1181/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1181 of 2010
 

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

 

KANTIBHAI
MULABHAI SOLANKI - Petitioner(s)
 

Versus
 

SARPANCH
& 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RA PATEL for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/04/2010 

 

ORAL
ORDER

Mr.

R.A. Patel, learned advocate states that he may be permitted to
withdraw the petition, with liberty to file a fresh one, on the same
cause of action.

Permission
to withdraw the petition, with liberty, as above, is granted. The
petition is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top