Gujarat High Court
====================================== vs Ds on 11 February, 2010
Gujarat High Court Case Information System
Print
SCA/7847/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7847 of 2004
With
SPECIAL
CIVIL APPLICATION No. 7849 of 2004
With
SPECIAL
CIVIL APPLICATION No. 7850 of 2004
With
SPECIAL
CIVIL APPLICATION No. 7851 of 2004
With
SPECIAL
CIVIL APPLICATION No. 7852 of 2004
With
SPECIAL
CIVIL APPLICATION No. 11482 of 2007
======================================
BIPINBHAI
DAHYABHAI PATEL
Versus
MANAGING
DIRECTOR,GUJARAT WATER RESOURCES DEVELOPMENT
======================================
Appearance
:
MR JV JAPEE for Petitioner.
DS
AFF.NOT FILED (R) for Respondent.
MR DG CHAUHAN for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 11/02/2010
ORAL
ORDER
Learned
counsel Mr.Japee, on instructions, sought permission to withdraw the
petitions with consent of learned counsel for the respondent.
Permission being granted, petitions are disposed as withdrawn. Rule
is discharged and interim relief is vacated with no order as to
costs.
(D.H.Waghela,
J.)
*malek
Top