Gujarat High Court
Rekhaben vs State on 26 August, 2010
Gujarat High Court Case Information System
Print
SCA/14434/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14434 of 2008
With
SPECIAL
CIVIL APPLICATION No. 10106 of 2010
To
SPECIAL
CIVIL APPLICATION No. 10121 of 2010
======================================
REKHABEN
J RATHOD J K CONSULTING & 19 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
======================================
Appearance
:
Mr. BB NAIK, LD. SR. Adv. With MR
PARTHIV A BHATT for Petitioner(s) : 1 - 20.
MR NIRAJ SONI, AGP FOR
RESPONDENT STATE
In
Special Civil Application Nos. 10106, 10108, 10109 of 2010 and 14434
of 2008
M.R.
MENDGEY, AGP FOR RESPONDENT STATE
In
Special Civil Application Nos.10110 to 10113 of 2010
PRANAV
DAVE, AGP FOR RESPONDENT STATE
In
Special Civil Application Nos. 10118 to 10121 of 2010
MS.
TRUSHA PATEL, AGP FOR RESPONDENT STATE
In
Special Civil Application Nos. 10114 to 10117 of 2010
NOTICE
SERVED BY DS for Respondent(s) : 1 - 2.
None for Respondent(s) :
3, 3.2.1, 3.2.2, 3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 26/08/2010
ORAL
ORDER
Shri
BB Naik, learned Senior Advocate for the petitioners seeks permission
to withdraw the respective petitions as respective petitioners
propose to approach the State Government for grant of land in
exercise of powers under Section 23 of the Urban Land Ceiling Act.
Without expressing anything on merits with respect to the same, the
petitioners are permitted to withdraw the respective petitions.
Present petitions are dismissed as withdrawn. Notice discharged.
(M.R.SHAH,
J.)
kaushik
Top