Gujarat High Court
Sandesh vs State on 9 February, 2010
Gujarat High Court Case Information System
Print
SCA/5700/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5700 of 1999
=========================================================
SANDESH
LTD. - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
DC DAVE for
Petitioner(s) : 1, MR HARSHAD J SHAH for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 2.
M/S THAKKAR
ASSOC. for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2010
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw the petition
in view of the communication dated 08.02.2010 received from the
petitioner, wherein, it has been instructed to withdraw the petition.
Permission is granted. The petition stands disposed of as withdrawn.
Rule is discharged. Interim relief, if any, stands vacated. The said
communication is taken on record.
[K.S.JHAVERI,
J.]
Pravin/*
Top