Gujarat High Court High Court

Riteshbhai vs State on 16 December, 2010

Gujarat High Court
Riteshbhai vs State on 16 December, 2010
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12834/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 12834 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13368 of 2010
 

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


 

RITESHBHAI
KAILASHBHAI DASLANIYA (DHOBI) THRO'WIFE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
SUBHADRA G PATEL for
Petitioner(s) : 1, 
MS MINI NAIR, AGP for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) : 1 - 2. 
None for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 27/10/2010 

 

ORAL
ORDER

Learned
Advocate Ms. S.G.Patel seeks permission to withdraw the present
application.

Permission
granted. The present application stands disposed of as withdrawn.
Rule discharged.

(RAJESH
H. SHUKLA, J.)

jani

   

Top