Gujarat High Court
Pravinchandra vs Union on 4 February, 2011
Gujarat High Court Case Information System
Print
SCA/43/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 43 of 2005
=========================================================
PRAVINCHANDRA
HARILAL PRAJAPATI & 4 - Petitioner(s)
Versus
UNION
OF INDIA & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MS RAO for
Petitioner(s) : 1 - 5.
NOTICE NOT RECD BACK for Respondent(s) : 1
- 2, 4,
MR BN DOCTOR for Respondent(s) : 3,
NOTICE SERVED BY DS
for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 04/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr. Rao, learned counsel
for the petitioners states that because of subsequent development,
the petition has become infructuous and he seeks permission to
withdraw the petition. Permission is granted. Petition shall stand
disposed of as withdrawn. Notice is discharged.
[
JAYANT PATEL, J. ]
[
J.C. UPADHYAYA, J.]
* Pansala.
Top