Gujarat High Court
Motwani vs State on 25 January, 2011
Gujarat High Court Case Information System
Print
LPA/2302/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2302 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11401 of 2010
=========================================================
MOTWANI
REVACHAND CHELARAM - Appellant(s)
Versus
STATE
OF GUJARAT - THROUGH DEPUTY SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAKESH R PATEL
for
Appellant
Ms KRINA CALL ASSTT GOVERNMENT PLEADER for Respondent(s)
: 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE 25th January 2011
ORAL
ORDER
(Per :
HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As the
case has been remitted by the revisional authority to the original
authority taking into consideration the fact that there was a
complete manipulation in the order purported to have been passed by
the revisional authority, the Court was not inclined to interfere
with the same. Learned counsel for the petitioner sought for and is
permitted to withdraw the Appeal. Appeal & Civil Application
stand disposed of as withdrawn.
{S.J
Mukhopadhaya, CJ.}
{Anant
S. Dave, J.}
Prakash*
Top