Gujarat High Court High Court

Pritesh vs Vadodara on 19 July, 2011

Gujarat High Court
Pritesh vs Vadodara on 19 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12685/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12685 of 2008
 

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

 

PRITESH
KANUBHAI SOLANKI - Petitioner(s)
 

Versus
 

VADODARA
MUNICIPAL CORPORATION & 17 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD RAVAL for
Petitioner(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 1 -
18. 
MR DHAVAL G NANAVATI for Respondent(s) :1 - 2, 
MR RAMNANDAN
SINGH for Respondent(s) : 3 - 4,6 - 10,13 -
15. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 19/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.R.D.Raval for petitioner, learned advocate
Mr.D.G.Nanavati for respondent No.2 and learned advocate Mr.Ramnandan
Singh for rest of the respondents.

2. Today,
when the matter is taken up for hearing, learned advocate Mr.Raval
places on record a xerox copy of letter dated 23.6.2011 from
petitioner addressed to Registrar of this Court and also the order
passed by respondent – Corporation dated 2.6.2011. Same is
taken on record.

3. I
have perused the order passed by respondent – Corporation dated
2.6.2011 and the letter dated 23.6.2011 of petitioner and on that
basis, the grievance voiced in present petition does not survive.
Therefore, present petition is disposed of as withdrawn.

4. Rule
is discharged. Interim relief, if any, stands vacated.

[
H.K.RATHOD, J. ]

(vipul)

   

Top