Gujarat High Court Case Information System
Print
LPA/966/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 966 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4908 of 2010
With
CIVIL
APPLICATION No. 4401 of 2010
=================================================
MAGANBHAI
BALUBHAI PATEL - Appellant
Versus
STATE
OF GUJARAT & 5 - Respondent
=================================================
Appearance :
MR
PUSHPADATTA VYAS for Appellant:
MR.
NJ SHAH, LD. AGP for Respondent: 1,
NOTICE SERVED for Respondents
: 2, 6,
MR ARPIT A KAPADIA for Respondent : 3,
MR NK MAJMUDAR
for Respondent : 4,
MR MK VAKHARIA for Respondent :
5,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 28/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned advocate for the appellant. It is submitted by learned
advocate that the appellant wants to withdraw the Letters Patent
Appeal to move the State Government by way of representation. In
view of the aforesaid statement by learned advocate for the
appellant, the appeal stands dismissed as withdrawn. Notice
discharged. Appellant may make representation to the State
Government.
In
view of dismissal of the appeal, civil application will not survive
and is rejected.
[
BHAGWATI PRASAD, J ]
[
S.R. BRAHMBHATT, J ]
/vgn
Top