Gujarat High Court High Court

Tajwal vs The on 12 August, 2008

Gujarat High Court
Tajwal vs The on 12 August, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1731020/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17310 of 2007
 

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


 

TAJWAL
AND COMPANY THRO. POWEROF ATTORNEY HOLDER - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
NANAVATY
ADVOCATES for Petitioner(s) : 1, 
MS BHAVIKA
KOTECHA, AGP for Respondent(s) : 1, 3, 
MR RM CHHAYA for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 12/08/2008 

 

 
 
ORAL
ORDER

Mr.Upadhyay,
learned counsel for the petitioner states that as the lease has been
renewed, the petition has become infructuous and therefore, he seeks
permission to withdraw the same.

Permission
granted. Disposed of as withdraw. Notice discharged.

(JAYANT PATEL, J.)

*bjoy

   

Top