Gujarat High Court
Sabarkantha vs State on 21 January, 2011
Gujarat High Court Case Information System
Print
SCA/507/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 507 of 2011
=========================================================
SABARKANTHA
JILLA GRAM PANCHAYAT KARMCHARI MANDAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 28 - Respondent(s)
=========================================================
Appearance
:
MR
SS TRIVEDI for
Petitioner(s) : 1,
MR MAULIK NANAVATI Asst. Government Pleader for
Respondent(s) : 1,
None for Respondent(s) : 2 -
29.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/01/2011
ORAL
ORDER
Mr.S.S.
Trivedi, learned counsel for the petitioner prays that he may be
permitted to withdraw the petition with liberty to file a fresh
application.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.
(SMT.
ABHILASHA KUMARI, J.)
Hitesh
Top