Gujarat High Court High Court

Thakor vs State on 14 February, 2011

Gujarat High Court
Thakor vs State on 14 February, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/958/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 958 of 2011
 

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

THAKOR
(RATHOD) THAKARSINHJI BHURAJI - Petitioner
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 4 - Respondents
 

=================================== 
Appearance
: 
MR
DIPEN A DESAI for Petitioner. 
MS MONALI BHATT, AGP for Respondent
Nos.1 - 4. 
MR DEVANG VYAS for Respondent No. 5.
 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 14/02/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

The petition
is disposed as withdrawn. Notice is discharged with no order as to
costs.

Sd/-

[D.

H. WAGHELA, J.]

Sd/-

[K.

A. PUJ, J.]

Savariya

   

Top