Gujarat High Court High Court

Bhavsinh vs State on 27 September, 2011

Gujarat High Court
Bhavsinh vs State on 27 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12081/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12081 of
2011 
 
=========================================================


 

BHAVSINH
NATHUJI CHAVADA & 1 - Petitioners
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondents
 

=========================================================
Appearance : 
MR
R.S.SANJANWALA WITH MR DILIP L KANOJIYA
for Petitioners : 1 - 2 
MS.
V.S.PATHAK LD. AGP for Respondent : 1 
None for Respondents : 2 -
4 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

Shri
R.S. Sanjanwala learned advocate with Shri D.L.Kanojiya learned
advocate appearing for the petitioners seeks permission to withdraw
this petition with a view to file fresh petition on the same cause of
action with appropriate material on record. Permission, as sought
for is granted. The matter is disposed of as withdrawn. No costs.
Withdrawal of this petition would not come in the way of the
petitioners to bring in the fresh petition.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top