Gujarat High Court High Court

Shakhwala vs Patel on 24 August, 2011

Gujarat High Court
Shakhwala vs Patel on 24 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9009/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9009 of 2011
 

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


 

SHAKHWALA
KISHORSBHAI BABUBHAI - Petitioner
 

Versus
 

PATEL
RAMANBHAI SOMABHAI & 10 - Respondents
 

=================================================
 
Appearance : 
MR
APURVA R KAPADIA for Petitioner: 
None for Respondents : 1 - 10. 
-
MR. HK PATEL, LD. AGP for Respondent : 11
 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 24/08/2011 

 

 
 
ORAL
ORDER

Shri
Kapadia, learned advocate for the petitioner seeks permission to
withdraw the petition, with a view to approach the concerned
authority by way of alternative remedy. Permission as sought for is
granted. The Court has not opined anything on merits. Petition is
disposed of as withdrawn. No cost.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top