Gujarat High Court
R vs Gujarat on 15 March, 2010
Gujarat High Court Case Information System Print SCA/12408/2009 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 12408 of 2009 ========================================================= R K CHAUDHARY - Petitioner(s) Versus GUJARAT INDUSTRIAL DEVELOPMENTCORPORATION & 1 - Respondent(s) ========================================================= Appearance : MR AJ SHASTRI for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 15/03/2010 ORAL ORDER
Learned Advocate Mr.
A.J.Shashtri states that, in cognate matter, the petitioner had
filed an appeal before the authority. In that view of the matter,
Ld. Advocate Mr. Shashtri seeks permission to withdraw this petition
at this stage with a view to approach the concerned authority.
Permission granted. Petition stands disposed of.
[K.S.Jhaveri,J.]
*Himansu
Top