Gujarat High Court High Court

Bhagwatbhai vs State on 25 September, 2008

Gujarat High Court
Bhagwatbhai vs State on 25 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/394/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 394 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 20863 of 2006
 

With


 

CIVIL
APPLICATION No. 4770 of 2008
 

In
LETTERS PATENT APPEAL No. 394 of 2008
 

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


 

BHAGWATBHAI
JAGANBHAI PATEL & 2 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=============================================
 
Appearance
: 
MS MOKSHA THAKKAR FOR MR NK
MAJMUDAR for Appellant(s) : 1 - 3. 
MR KT DAVE ASST GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 - 4,
7, 
MR AMIT V THAKKAR for Respondent(s) : 5 -
6. 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

Date
: 25/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Learned
counsel for the appellants seeks permission to withdraw this Letters
Patent Appeal.

Permission,
as sought for, is granted.

The
Letters Patent Appeal, having been withdrawn, stands dismissed
accordingly.

Consequently,
Civil Application also stands rejected.

(K.S. RADHAKRISHNAN, C.J.)

(MOHIT
S. SHAH, J.)

kailash

   

Top