Gujarat High Court
Bhagudev vs State on 28 January, 2010
Gujarat High Court Case Information System
Print
LPA/129/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 129 of 2010
In
SPECIAL
CIVIL APPLICATION No. 322 of 2010
With
CIVIL
APPLICATION No. 646 of 2010
In
LETTERS PATENT APPEAL No. 129 of 2010
=============================================
BHAGUDEV
FLOUR MILLS PRIVATE LTD - Appellant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=============================================
Appearance
:
MR AS VAKIL for Appellant(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 28/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
the present case, as we find that no prejudicial order or judgment is
under challenge, learned counsel for the appellant after some
argument sought permission to withdraw this appeal to enable the
appellant to move before learned Single Judge for grant of interim
relief. We allow the appellant to do so, but it is left to learned
Single Judge to decide the question of grant of interim relief. The
appeal is dismissed as withdrawn.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
//smita//
Top