Gujarat High Court High Court

Vishrambhai vs Surat on 28 April, 2011

Gujarat High Court
Vishrambhai vs Surat on 28 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4530/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4530 of 2011
 

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

VISHRAMBHAI
GOVINDBHAI SONDARVA & 1 - Petitioner(s)
 

Versus
 

SURAT
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR SUTHAR
for MR NK MAJMUDAR for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 28/04/2011 

 

 
ORAL
ORDER

1. After
the matter was argued for some time, Shri Suthar, learned advocate
appearing on behalf of the petitioners seeks permission to withdraw
the present petition, as the petitioners propose to approach the
Commissioner, Surat Municipal Corporation.

2. Under
the circumstances, present petition is dismissed as withdrawn without
expressing any opinion with respect to such a representation. As and
when such a representation is made, the same be considered in
accordance with law for which this Court has not expressed anything
on merits.

(M.R.

Shah, J.)

*menon

   

Top