Gujarat High Court High Court

Noorjahanbe vs Superintending on 2 August, 2010

Gujarat High Court
Noorjahanbe vs Superintending on 2 August, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8481/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 8481 of 2010
 

in
 

FIRST
APPEAL No.5011 of 2008
 

 


 

With


 

CIVIL
APPLICATION No. 8482 of 2010
 

in
 

FIRST
APPEAL No.5011 of 2008
 

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

 

NOORJAHANBE
TAJMOHAMAD PATHAN - Petitioner(s)
 

Versus
 

SUPERINTENDING
ENGINEER, UKAI CIRCLE (CIVIL) & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1, 
Mr.DEVANG VYAS, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3, 5, 
MR MA
BUKHARI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 02/08/2010 

 

COMMON
ORAL ORDER

The
learned advocate for the applicant seeks permission to withdraw these
Civil Applications with a view to file an appropriate application in
view of the permission granted by this Court (Coram: H.K. Rathod, J.)
in order dated 26th February 2010. Permission is granted.
These Civil Applications are disposed of as withdrawn.

(RAVI
R. TRIPATHI, J.)

karim

   

Top