Gujarat High Court
Rakshaben vs Unknown on 20 April, 2010
Gujarat High Court Case Information System
Print
MCA/2022/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2022 of 2009
In
SPECIAL
CIVIL APPLICATION No. 6930 of 2008
=================================================
RAKSHABEN
P BHATT - Applicant
Versus
VADODARA
MUNICIPAL CORPORATION & 3 - Opponents
=================================================
Appearance :
MR
RD RAVAL for Applicant:
NOTICE SERVED BY DS for Opponents : 1 -
4.
MR PRANAV G DESAI for Opponents : 1 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/04/2010
ORAL
ORDER
Ms.
P.C. Fernandez for Mr. RD Raval, learned advocate for the applicant
seeks permission to withdraw this application at this stage, with a
liberty to approach the Court in case of any difficulty. Permission
as sought for is granted. Matter is disposed of as having been
discharged. Notice discharged.
[
S.R. BRAHMBHATT, J ]
/vgn
Top