Gujarat High Court High Court

Shabbir vs Valsad on 27 August, 2010

Gujarat High Court
Shabbir vs Valsad on 27 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9423/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9423 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 10183 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 10200 of 2010
 
=========================================
 

SHABBIR
KARIM MALIK SHOP NO. 52 & 18 - Petitioner(s)
 

Versus
 

VALSAD
MUNICIPALITY THROUGH CHIEF OFFICER & 2 - Respondent(s)
 

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

Appearance
: 
MR
MARSHALL, SR.ADV. for MR ADIL R MIRZA
for Petitioner(s) : 1 -
19. 
None for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 27/08/2010 

 

 
ORAL
ORDER

Shri
Marshall, learned Senior Advocate appearing on behalf of respective
petitioners seeks permission to withdraw the present petitions as
petitioners propose to make representation to the appropriate
authority. Without expressing anything on merits with respect to the
same, petitions are dismissed as withdrawn.

(M.R.

Shah, J.)

*menon

   

Top