Gujarat High Court
Pradip vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
SCA/5508/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5508 of 2011
=========================================================
PRADIP
KARASAN VAGHELA W/O GANGABEN P VAGHELA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
P.B. KHAMBHOLAJA FOR MR. NK MAJMUDAR
for
Petitioner(s) : 1,
MR. MAULIK G. NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s): 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/05/2011
ORAL
ORDER
Mr.
P.B. Khambholaja, learned advocate for Mr. N.K. Majmudar, learned
advocate for the petitioner states that he may be permitted to
withdraw the petition, with liberty to file a fresh petition.
Permission
to withdraw the petition, with liberty to file a fresh petition, is
granted. The petition is disposed of, as withdrawn.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top