Gujarat High Court Case Information System
Print
SCA/2784/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2784 of 2000
=========================================
DIVALIBEN
BHAGVANBHAI AND OTHERS
Versus
DEPUTY
COLLECTOR AND OTHERS
=========================================
Appearance
:
MR DIVYESH SEJPAL for
Petitioners.
MS TRUSHA PATEL, AGP for Respondent No.1.
LAW
OFFICER BRANCH for Respondent No.2.
MR JB PARDIWALA for Respondent
No.2.
MR PRASHANT MANKAD for Respondent
No.3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel, Mr.Divyesh Sejpal, appearing for the petitioners sought
permission to withdraw the petition in view of a copy received by him
of settlement among the parties. No one is present for the
respondents, except learned AGP. Learned counsel, Mr.Sejpal, is
requested to place on record two readable copies of the settlement on
the basis of which the petition is proposed to be withdrawn,
unconditionally and without any order on merits. Subject to proper
readable copies being placed on record in duplicate within a week,
the petition is disposed as withdrawn and Rule is discharged with no
order as to costs. Interim relief, if any is operating as yet,
stands vacated.
(D.H.Waghela,
J.)
(Smt.Abhilasha
Kumari, J.)
*malek
Top