Gujarat High Court
Varshaben vs State on 2 August, 2010
Gujarat High Court Case Information System
Print
SCA/8668/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8668 of 2010
=========================================================
VARSHABEN
MAHENDRABHAI AMIN & 3 - Petitioners
Versus
STATE
OF GUJARAT & 3 - Respondents
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioners.
MR NIKUNT K.RAVAL, ASSTT.GOVERNMENT PLEADER for
Respondents : 1-3,
None for Respondent(s) :
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 02/08/2010
ORAL
ORDER
Learned
advocate for the petitioners seeks permission to withdraw this
petition with a view to resorting to an alternative remedy available
under the law, for non-compliance of this Court’s order dated
5.3.2010 passed in Special Civil Application No.1328/2010.
Permission, as prayed for, is granted. The petition stands disposed
of as withdrawn.
[A.L.Dave,J.]
(patel)
Top