Gujarat High Court
Ramanlal vs Town on 22 June, 2011
Gujarat High Court Case Information System
Print
SCA/6029/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6029 of 1995
=========================================================
RAMANLAL
BHAILALBHAI - Petitioner(s)
Versus
TOWN
PLANNING OFFICER & 5 - Respondent(s)
=========================================================
Appearance
:
MR.
P.A. JADEJA FOR MR. DC DAVE
for
Petitioner(s) : 1,
MR. PRANAV DAVE, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3,
MR MD PANDYA for Respondent(s) : 2,
DS
AFF.NOT FILED (R) for Respondent(s) : 4 - 5.
MR PRANAV G DESAI for
Respondent(s) :
6,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/06/2011
ORAL
ORDER
Mr.
P.A. Jadeja, learned advocate for Mr. D.C. Dave, learned counsel for
the petitioner states that the grievances of the petitioner have been
redressed, therefore, he may be permitted to withdraw the petition.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn. Rule is discharged.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top