Gujarat High Court
Rana vs The on 15 September, 2008
Gujarat High Court Case Information System Print CA/241020/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR JOINING PARTY No. 2410 of 2007 In FIRST APPEAL No. 4815 of 2006 ========================================================= RANA AMARSHIHJI LAXMANSHIH - Petitioner(s) Versus THE SPECIAL LAND ACQUISITION OFFICER & 8 - Respondent(s) ========================================================= Appearance : MR DIPEN K DAVE for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1 - 2. RULE SERVED for Respondent(s) : 1 - 4,6 - 9. UNSERVED-EXPIRED (R) for Respondent(s) : 5, DS AFF.NOT FILED (R) for Respondent(s) : 5.2.1 ========================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE DN PATEL Date : 15/09/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE DN PATEL)
Counsel
appearing for the applicant seeks permission to withdraw this
application.
Permission
as prayed for is granted. This application is disposed of as
withdrawn. Rule is discharged. Interim relief, if any, stands
vacated.
[R.P.DHOLAKIA,J]
[D.N.PATEL,J.]
radhan/
Top