Gujarat High Court
Sadhu vs Joint on 23 June, 2008
Bench: Ravi R.Tripathi
SCA/8142/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8142 of 2008 ================================================= SADHU DEVKRUSHNADASJI - Petitioner(s) Versus JOINT CHARITY COMMISSIONER & 3 - Respondent(s) ================================================= Appearance : MR HARSHIT S TOLIA for Petitioner(s) : 1, None for Respondent(s) : 1 - 2, 4, MR JJ YAJNIK for Respondent(s) : 3, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 23/06/2008 ORAL ORDER
Mr.Harshit
S. Tolia, learned advocate for the petitioner seeks permission to
withdraw this petition at this stage, on instructions from his
client, in view of the fact that meeting has already taken place by
virtue of the order passed by the Hon’ble Division Bench. Permission
is granted. The petition is disposed of as withdrawn.
(RAVI R. TRIPATHI, J.)
karim