Gujarat High Court
Sharda vs Surat on 12 July, 2010
Gujarat High Court Case Information System Print CA/3830/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR INTERIM RELIEF No. 3830 of 2006 In SECOND APPEAL No. 55 of 2006 ====================================== SHARDA NIGHTY CENTRE & 3 - Petitioners Versus SURAT MUNICIPAL CORP. & 6 - Respondents ====================================== Appearance : MR GS DARJI FOR MR AMIT V THAKKAR for the Petitioners. MR PRASHANT G DESAI for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2 - 3,6 - 7. DS AFF.NOT FILED (N) for Respondent(s) : 3 - 4. NOTICE UNSERVED for Respondent(s) : 5, None for Respondent(s) : 5.2.1 ====================================== CORAM : HONOURABLE MR.JUSTICE M.R. SHAH Date : 12/07/2010 ORAL ORDER
Mr.G.S.Darji,
learned advocate appearing for Mr.Amit Thakkar, learned advocate
appearing on behalf of the applicants seeks permission to withdraw
the present application. Permission is accordingly granted. The
present application is dismissed as withdrawn. Notice is discharged.
No costs.
[M.R.SHAH,J]
*dipti
Top