Gujarat High Court High Court

Maheshkumar vs State on 13 October, 2008

Gujarat High Court
Maheshkumar vs State on 13 October, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1219020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12190 of 2008
 

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

MAHESHKUMAR
SHANTILAL JOSHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

========================================== 
Appearance
: 
MR BD KARIA
for Petitioner(s) : 1, 
MR AMIT P PATEL, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
==========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/10/2008 

 

 
 
ORAL
ORDER

In
view of the fact that the execution proceedings have already been
initiated by the petitioner by way of Special Execution Application
No. 51/2000, Shri B.D. Karia, learned advocate appearing on behalf of
the petitioner seeks permission to withdraw the present Special Civil
Application. Permission is granted. The present Special Civil
Application stands dismissed as withdrawn accordingly.

(M.R.

SHAH, J.)

siji

   

Top