Gujarat High Court
Khedapa vs Commissioner on 19 October, 2011
Gujarat High Court Case Information System
Print
SCA/14958/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14958 of 2011
======================================
KHEDAPA
BHIBHAG MATSYA UDHYOG SAHAKARI MANDLI LIMITED - Petitioner
Versus
COMMISSIONER
OF FISHERIES & 1 - Respondents
======================================
Appearance
:
MR
MUKUL SINHA for Petitioner.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/10/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Learned
counsel Mr. Mukul Sinha appearing for the petitioner seeks permission
to withdraw this petition with liberty to move the respondent No.1 by
way of representation. Permission as prayed for is granted. If such
a representation is made, the respondent No.1 will decide the same in
accordance with law.
With
the above observation, the present petition stands dismissed as
withdrawn. There shall be no order as to costs.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[K. S. JHAVERI, J.]
Savariya
Top