Gujarat High Court
Nasirbeg vs State on 22 October, 2010
Gujarat High Court Case Information System
Print
SCA/10943/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10943 of 2010
=========================================================
NASIRBEG
@ RAMESH PRIMASHWALA AZIZBEG MIRZA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
BANNA DUTTA for MR AR SHAIKH
for
Petitioner(s) : 1,
MS CM SHAH, AGP for Respondent(s) : 1, 3,
RULE
SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/10/2010
ORAL
ORDER
Ms. Banna Dutta, Ld.
Advocate for Mr AR Shaikh, Ld. Advocate for the petitioner submits
that now the cause, for which the present petition was filed, does
not survive and, therefore, seeks permission to withdraw this
petition.
Ms. CM Shah, Ld. AGP
representing the respondents has not objection if the request made on
behalf of the petitioner is accepted.
Accordingly
the petition stands disposed of as withdrawn. Rule
is discharged.
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top