Gujarat High Court High Court

Ganshyambhai vs State on 11 May, 2010

Gujarat High Court
Ganshyambhai vs State on 11 May, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4481/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4481 of
2010 
=========================================================

 

GANSHYAMBHAI
SHANKARBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MTM HAKIM for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
MR. HIMANSHU
K. PATEL, LEARNED ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 11/05/2010 

 

ORAL
ORDER

Mr.

MTM Hakim, learned advocate for the petitioner states that he may be
permitted to withdraw the petition, with liberty to file a fresh
one, on the same cause of action.

In
view of the above statement being made by the learned advocate for
the petitioner, permission to withdraw the petition, with liberty, as
prayed for above, is granted. The petition is disposed of, as
withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top