Gujarat High Court High Court

Dajabhai vs State on 11 January, 2010

Gujarat High Court
Dajabhai vs State on 11 January, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/58/2010	 1/ 1	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 58 of 2010
 

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

 

DAJABHAI
LUMBABHAI PATEL, MEMBER, EXECUTIVE COMMITTEE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
MR AMIT P PATEL, AGP for Respondent(s) : 1, 
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 11/01/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

After
arguing at length, learned advocate Mr. Champaneri seeks permission
to withdraw the petition with a view to pursue the appropriate
statutory remedy.

Leave
is granted.

The
petition is disposed of as withdrawn. Notice is discharged.

The
petitioner will be at liberty to approach appropriate forum in the
subject matter of this petition.

(Ms.

R.M. Doshit,J.)

(K.M.Thaker,J.)

Suresh*

   

Top