Gujarat High Court
Ranchhodbhai vs State on 12 October, 2010
Gujarat High Court Case Information System
Print
SCA/13344/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13344 of 2010
=========================================================
RANCHHODBHAI
MAGANBHAI PATEL HEIR OF DECD. MAGANBHAI KARSAN - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PR THAKKAR for
Petitioner(s) : 1,
MS TRUSHA K PATEL, ASSISTANT GOVERNMENT PLEADER
for Respondent: 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
counsel for the petitioner sought permission to withdraw the petition
with a view to filing Miscellaneous Civil Application to revive
Special Civil Application No.12423 of 2008 disposed by order dated
13.11.2008.
Permission
being granted to withdraw the petition, without expressing any
opinion about the course proposed to be adopted by the petitioner,
the petition is disposed as withdrawn.
(D.H.Waghela,
J.)
(Smt.Abhilasha Kumari, J.)
(sunil)
Top