Gujarat High Court Case Information System
Print
SCA/18076/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18076 of 2006
With
SPECIAL
CIVIL APPLICATION No. 18078 of 2006
With
SPECIAL
CIVIL APPLICATION No. 18079 of 2006
To
SPECIAL
CIVIL APPLICATION No. 18081 of 2006
=========================================================
KIRITKUMAR
RATILAL MEHTA & 4 – Petitioner(s)
Versus
THE
DISTRICT COLLECTOR SURAT & 2 – Respondent(s)
=========================================================
Appearance
:
MR NV GANDHI for Petitioner(s)
: 1 – 5.
MR NK RAVAL AGP for Respondent(s) : 1, 3,
RULE SERVED
BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 07/09/2010
ORAL
COMMON ORDER
Mr.
Gandhi, learned counsel for the petitioners seeks permission to
withdraw this petition. Permission is gratned. The petitions stand
disposed of as withdrawn. Rule is discharged. Interim relief, if any,
stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top