Gujarat High Court
Vasuben vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/10031/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10031 of 2010
=========================================
VASUBEN
PRABHODBHAI PARIKH & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
MR
JC VYAS for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 27/08/2010
ORAL
ORDER
As
against the impugned order passed by the Mamlatdar, further appeal is
provided before the Deputy Collector under Rule 108 of the of the
Gujarat Land Revenue Code, Shri Vyas, learned advocate appearing on
behalf of the petitioners seeks permission to withdraw the present
petition. Permission is accordingly granted. The present petition
is dismissed as withdrawn. As and when such an appeal is preferred
the same shall be considered by the appropriate authority in
accordance with law on its own merits, without, in any way, being
influenced by the present order of withdrawal of the present
petition.
(M.R.
SHAH, J.)
siji
Top