Gujarat High Court High Court

Ratilal vs Deputy on 22 April, 2010

Gujarat High Court
Ratilal vs Deputy on 22 April, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SA/285/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SECOND
APPEAL No. 285 of 2009
 

With


 

CIVIL
APPLICATION No. 11884 of 2009
 

In
SECOND APPEAL No. 285 of 2009
 

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


 

RATILAL
MULJIBHAI PATEL - Appellant
 

Versus
 

DEPUTY
ENGINEER (SR.) & 1 - Defendants
 

======================================
Appearance : 
MR
MAHENDRA K PATEL for the Appellant. 
MS LILU K BHAYA for
Defendant(s) : 1, 
NOTICE UNSERVED for Defendant(s) :
2, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 22/04/2010 

 

ORAL
ORDER

1. This Second
Appeal is placed on the board on the Note filed by learned advocate
appearing on behalf of the appellant permitting him to withdraw the
present Second Appeal. Learned advocate appearing on behalf of the
appellant has placed on record the written pursis signed by the
appellant dated 19/4/2010 permitting him to withdraw the present
Second Appeal, which is directed to be taken on record.

2. Under the
circumstances, the present Second Appeal is dismissed as withdrawn.
Notice is discharged. In view of dismissal of the Second Appeal, no
order in the Civil Application and Civil Application is also
accordingly dismissed.

[M.R.SHAH,J]

*dipti

   

Top