Gujarat High Court
Chudasama vs State on 28 September, 2010
Gujarat High Court Case Information System
Print
SCA/26838/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 26838 of 2007
=========================================
CHUDASAMA
SANDIPSINH NARENDRA-SINH - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
KB PUJARA for
Petitioner(s) : 1,
MR NIRAG PATHAK, AGP for Respondent(s) : 1 -
2.
RULE NOT RECD BACK for Respondent(s) : 3,
RULE SERVED for
Respondent(s) : 3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/09/2010
ORAL
ORDER
Learned
Advocate Mr.Pujara for the petitioner, on instructions of his client,
seeks permission to withdraw this petition as the petitioner is
selected as PSI in subsequent selection. Permission is granted. The
petition is disposed of as withdrawn. Rule is discharged. No costs.
(Ravi R.Tripathi, J.)
*Shitole
Top