Gujarat High Court
Mohmmad vs District on 1 April, 2011
Gujarat High Court Case Information System
Print
SCA/4221/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4221 of
2011
=========================================================
MOHMMAD
SAEED AMIRMIYA GHORI - Petitioner(s)
Versus
DISTRICT
REGISTRAR & 1 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for
Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) : 1,
None for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/04/2011
ORAL
ORDER
Shri
Majmudar learned advocate appearing for the petitioner, seeks
permission to withdraw this petition with a view to avail the
alternative remedy under the Gujarat Co-operative Societies Act, 1961
so that he may take-up all the contentions available under the law,
permission as sought for withdrawing the petition is granted. The
matter is dismissed as withdrawn.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top