Gujarat High Court
Shilpshri vs Municipal on 26 August, 2008
Gujarat High Court Case Information System Print SCA/510020/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5100 of 2008 ========================================================= SHILPSHRI CO-OPERATIVE HOUSINGSOCIETY LTD & 116 - Petitioner(s) Versus MUNICIPAL CORPORATION OF SURAT CITY & 2 - Respondent(s) ========================================================= Appearance : MR KK TRIVEDI for Petitioner(s) : 1 - 2,2.2.1 - 27,27.2.1 - 31,31.2.1 - 32,32.2.1 - 56,56.2.1 - 81,81.2.1 - 83,83.2.1 - 91,91.2.1 - 117. MR DHAVAL G NANAVATI for Respondent(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 2, NOTICE SERVED for Respondent(s) : 2, NOTICE SERVED BY DS for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI Date : 26/08/2008 ORAL ORDER
Learned
advocate Shri KK Trivedi for the petitioners seeks permission to
withdraw the petition for approaching the respondents with a request
to vary the town planning schemes. Permission granted. Petition
stands disposed of as withdrawn. I am sure as and when the
petitioners approach as mentioned above, their representations will
be considered in accordance with law. Notice is discharged.
(Akil Kureshi, J.)
(vjn)
Top