Gujarat High Court Case Information System
Print
SCA/1301/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1301 of 2006
with
SPECIAL
CIVIL APPLICATION No. 1389 of 2006
with
SPECIAL
CIVIL APPLICATION No. 1413 of 2006
=========================================================
DR.
GIRIN A. BAXI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MS
KHYATI P HATHI for Petitioner(s) : 1,
MS ASMITA PATEL AGP for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 26/06/2008
COMMON
ORAL ORDER
All
these matters are listed pursuant to notes filed by learned counsel
for the petitioners.
The
Registry has submitted notes stating that the Advocate has complied
with the Rule 137 of the Gujarat High Court Rules, 1993; he has
served the copy of the notes to the other side; the matters are
ready and pending with the Department and that the learned advocate
seeks permission to withdraw all these petitions.
Permission
as prayed for is granted.
All
these Special Civil Applications stand disposed of as withdrawn.
Notice
issued in each of the matter stands discharged.
Interim
relief granted earlier in each petition stands vacated.
(ANANT S. DAVE, J.)
*pvv
Top