Gujarat High Court High Court

Popatbhai vs Additional on 12 July, 2010

Gujarat High Court
Popatbhai vs Additional on 12 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7584/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7584 of 2010
 

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

 

POPATBHAI
RANCHOODBHAI JADVANI - Petitioner(s)
 

Versus
 

ADDITIONAL
DEVELOPMENT COMMISSIONER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MEHUL H RATHOD for
Petitioner(s) : 1,MR MAYURDHVAJ MAHETA for Petitioner(s) : 1, 
MS
TRUSHA PATEL ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/07/2010 

 

 
 
ORAL
ORDER

Mr.Mehul
Rathod, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present petition with a liberty to file a fresh
petition on the same subject matter with additional facts and
grounds.

Permission
as prayed for is granted. Present petition is dismissed as withdrawn
with above liberty. As and when fresh petition is filed by the
petitioner, the same shall be considered in accordance with law and
on merits without in any way being influenced by the present order.

[M.R.

SHAH, J.]

rafik

   

Top