Gujarat High Court High Court

Kantibhai vs State on 20 June, 2011

Gujarat High Court
Kantibhai vs State on 20 June, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/62/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 62 of 2011
 

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

 

KANTIBHAI
VITHALDAS PATEL & 9 - PETITIONER
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 2 - RESPONDENT
 

=========================================================
 
Appearance
: 
M/S
THAKKAR ASSOC. for
PETITIONER : 1 - 10. 
GOVERNMENT PLEADER for RESPONDENT : 1, 
None
for RESPONDENT : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 20/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

This
Public Interest Litigation has not been notified in accordance with
the Public Interest Litigation Rules, 2010.

We
allow the petitioner to withdraw this Application and to file fresh
Public Interest Litigation in accordance with the Rules.

This
Application stands disposed of.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top