Gujarat High Court High Court

Gopalsinh vs State on 6 December, 2010

Gujarat High Court
Gopalsinh vs State on 6 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15138/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15138 of 2010
 

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

 

GOPALSINH
LAXMANSINH RAOLJI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NAVIN PAHWA for M/S THAKKAR ASSOC.
for
Petitioner(s) : 1 - 2. 
MS JIRGA JHAVERI, ASSTT GOVT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 08/12/2010 

 

ORAL
ORDER

Learned
advocate for the petitioners seeks permission to withdraw this
petition with a view to take recourse to the remedy available to the
petitioners, including that of approaching the State Government
against the non-action on the part of the Collector on their
application.

Permission
as sought for is granted. The petition is disposed of as withdrawn.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top