Gujarat High Court
Tushar vs State on 9 July, 2010
Gujarat High Court Case Information System
Print
SCA/7260/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7260 of 2010
=========================================================
TUSHAR
MAHENDRABHAI SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MD RANA FOR DIPEN A DESAI
for
Petitioner(s) : 1,
MR NJ SHAH, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 09/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
learned counsel for the petitioner has filed this speaking to minutes
note and states that in order dated 24.06.2010, he had sought
withdrawal of the petition as he wanted to pursue appropriate remedy.
Therefore, he withdrew the present petition. Accordingly, the order
be accordingly read and withdrawal order is passed for pursuing the
appropriate remedy as desired by the petitioner.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top