Gujarat High Court High Court

Lilavatiben vs Verabar on 8 February, 2011

Gujarat High Court
Lilavatiben vs Verabar on 8 February, 2011
Author: Dn Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/24449/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24449 of 2006
 

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

 

LILAVATIBEN
PREMSHANKAR JOSHI - Petitioner(s)
 

Versus
 

VERABAR
GRAM PANCHAYAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.KIRIT
R CHAUDHARI for the
Petitioner. 
NOTICE SERVED for Respondent(s) : 1 - 2. 
MR DIPAK R
DAVE for Respondent
no.1. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE DN PATEL
		
	

 

 
 


 

Date
: 31/08/2007 

 

 
 
				ORAL
ORDER

The
learned counsel for the petitioner seeks permission to withdraw this
petition. Permission as prayed for is granted. This petition is
disposed of as withdrawn. Notice is discharged with no order as to
costs. Interim relief, if any, stands vacated.

(D.N.Patel,J)

***darji

   

Top