Gujarat High Court High Court

Pankaj vs Gujarat on 23 March, 2010

Gujarat High Court
Pankaj vs Gujarat on 23 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1015/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 1015 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 338 of 2009
 

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

 

PANKAJ
N SHAH - Petitioner(s)
 

Versus
 

GUJARAT
MARITIME BOARD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NV ANJARIA for
Petitioner(s) : 1, 
MS SEJAL K MANDAVIA for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the
application with a liberty to file fresh application. Permission as
prayed for is granted. Application stands disposed of with a liberty
to file fresh application.

(K.S.JHAVERI, J.)

niru*

   

Top