Gujarat High Court High Court

Patel vs Kalidas on 27 June, 2011

Gujarat High Court
Patel vs Kalidas on 27 June, 2011
Author: S.R.Brahmbhatt,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7638/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7638 of 2011
 

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


 

PATEL
DINESHBHAI NARANBHAI & 4 - Petitioners
 

Versus
 

KALIDAS
KANJIBHAI & 5 - Respondents
 

=================================================
 
Appearance : 
MR
HARDIK C RAWAL for Petitioners : 1 - 5.MRS MH RAWAL for Petitioners :
1 - 2. 
None for Respondents : 1, 1.2.1, 1.2.2, 1.3.1, 1.3.2,
1.3.3, 1.3.4, 1.3.5,1.3.6 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4, 2.2.5,
2.2.6, 2.2.7, 2.2.8, 2.2.9, 2.2.10, 2.2.11, 2.2.12, 2.2.13, 2.2.14,
2.2.15, 2.2.16, 2.2.17, 2.2.18,2.2.
 

MS.
V.S. PATHAK, LD. AGP for Respondent - 5 -
6. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 27/06/2011 

 

ORAL
ORDER

Shri
Hardik Rawal, learned advocate, under the instruction of the
petitioners seeks permission to withdraw this petition, with a
liberty to approach the concerned authority with an application for
expeditious hearing, as the original order where under the tenants
say of not interested in purchasing the same had been accepted and
acted upon all through out.

Permission
as sought for is granted. Petition is disposed with an observation
that in case if such an application is made by the petitioners,
same shall be decided as expeditiously as possible, and if the
matter is not finally heard, petitioners are entitled to approach
the Court with an appropriate fresh writ petition.

/vgn
[ S.R.

BRAHMBHATT, J ]

   

Top