Gujarat High Court High Court

Kanuji vs Chairman on 26 August, 2011

Gujarat High Court
Kanuji vs Chairman on 26 August, 2011
Author: Akil Kureshi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13693/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13693 of
2010 
=========================================================

 

KANUJI
SAVDHANJI THAKORE - Petitioner(s)
 

Versus
 

CHAIRMAN
& 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAFUL J BHATT for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1, 3, 
MS
LILU K BHAYA for Respondent(s) : 2, 
GOVERNMENT PLEADER for
Respondent(s) : 4, 
RULE SERVED for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 01/12/2010 

 

ORAL
ORDER

1. In compliance of the
order of this Court dated 24.11.2010, Respondent No.3, Electricity
Company, has filed an affidavit along with a report.

2. Learned Counsel for
the petitioner seeks permission to withdraw this petition.

3. Permission as prayed
for is granted. This petition stands disposed of, as WITHDRAWN.
Notice is discharged.

(AKIL
KURESHI, J.)

Umesh/

   

Top