Gujarat High Court High Court

Bipinbhai vs State on 5 July, 2011

Gujarat High Court
Bipinbhai vs State on 5 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7567/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7567 of 2011
 

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


 

BIPINBHAI
GOVINDBHAI PATEL - Petitioner
 

Versus
 

STATE
OF GUJARAT & 18 - Respondents
 

=================================================
 
Appearance : 
MR
VIJAY H NANGESH for Petitioner: 
MS. V.S. PATHAK, LD. AGP for
Respondent: 1, 
None for Respondents : 2 -
19. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Nangesh after making submissions for quite some time,
seeks permission to withdraw the petition, so as to approach
concerned authority for redressal of the grievance of the petitioner.
Permission as sought for is granted. Petition is dismissed as having
been withdrawn.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top