Gujarat High Court Case Information System Print SCA/3299/2004 1/ 3 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3299 of 2004 For Approval and Signature: HONOURABLE MS. JUSTICE R.M.DOSHIT HONOURABLE MR.JUSTICE MD SHAH ========================================================= 1 Whether Reporters of Local Papers may be allowed to see the judgment ? 2 To be referred to the Reporter or not ? 3 Whether their Lordships wish to see the fair copy of the judgment ? 4 Whether this case involves a substantial question of law as to the interpretation of the constitution of India, 1950 or any order made thereunder ? 5 Whether it is to be circulated to the civil judge ? ========================================================= SATARBHAI SULEMANBHAI & 1 - Petitioner(s) Versus UNA NAGAR PALIKA & 1 - Respondent(s) ========================================================= Appearance : MR DIPEN SHANKHESARA for MR DHAVAL D VYAS for Petitioner(s) : 1 - 2. Respondent : 2 SERVED. MR MURALI N DEVNANI for Respondent : 1. ========================================================= CORAM : HONOURABLE MS. JUSTICE R.M.DOSHIT and HONOURABLE MR.JUSTICE MD SHAH Date : 11/03/2010 ORAL JUDGMENT
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
This
petition under Article 226 of the Constitution of India is filed by
two residents of Una town, District Junagadh to challenge the
resolution of the Una Municipality to shift the fish market and the
mutton market from their existing location.
Learned
advocate Mr.Shankhesara has appeared for the petitioners. He has
submitted that pending this petition the petitioner no.2 Mamadbhai
Ibrahimbhai has passed away on 30th November 2006. The
surviving petitioner no.1 Sattarbhai Sulemanbhai has made affidavit
declaring his intention not to pursue the present writ petition. The
affidavit and the copy of the death certificate are produced by the
learned advocate Mr.Shankhesara.
In
view of the aforesaid affidavit, learned advocate Mr.Shankhesara
seeks leave to withdraw this petition.
Leave
is granted. Petition is disposed of as withdrawn. Rule is discharged.
The
affidavit and the copy of the death certificate will be maintained on
the record of the writ petition.
(M.D.Shah, J.) (Ms.R.M.Doshit, J.) /moin Top