Gujarat High Court High Court

Mohammadhanif vs State on 27 April, 2010

Gujarat High Court
Mohammadhanif vs State on 27 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4355/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4355 of 2010
 

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

MOHAMMADHANIF
ABDULREHMAN AIBANI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH COLLECTOR & 1 - Respondent(s)
 

=====================================================
 
Appearance : 
MR
GM AMIN for Petitioner(s) : 1, 
Mr.Janak Rawal,learned Assistant
Government Pleader for State of
Gujarat. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/04/2010 

 

 
 
ORAL
ORDER

Mr.G.M.Amin,learned
advocate for the petitioner states that the petition has become
infructuous as the Special Secretary-Respondent No.2 has now passed
order dated 9-4-2010 whereby the interim stay upto 7-6-2010 has been
granted. He, therefore, prays that he should be permitted to
withdraw the petition.

On
the above statement being made by the learned counsel for the
petitioner, permission to withdraw the petition is granted. The
petition is disposed of,as withdrawn.

(Smt.Abhilasha Kumari,J)

arg

   

Top