Gujarat High Court Case Information System
Print
SCA/10095/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10095 of 2008
with
Civil
Application No. 11962 of 2008
=========================================================
PETLAD
MUNICIPALITY - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
YV SHAH for
Petitioner(s) : 1,
MR. SHIVANG SHUKLA AGP for Respondent(s) : 2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/10/2008
ORAL
ORDER
In
view of the instruction received from the President of the Petlad
Municipality dated 15th October 2008, Mr. Y.V.Shah ,
learned advocate for the petitioner seeks permission to withdraw the
petition. The said communication is taken on record. Permission is
granted. Petition stands disposed of as
withdrawn. Rule is discharged with no order as to costs. Ad
Intrim relief granted earlier stands vacated.
Liberty to file a fresh petition as and when required.
In
view of the order passed in SCA 10095 of 2008, the Civil
Application No. 11962 of 2008 would not survive and is accordingly
disposed of.
(K.S.Jhaveri,J)
*Himanshu
Top