Gujarat High Court High Court

Dharmeshbhai vs State on 27 August, 2010

Gujarat High Court
Dharmeshbhai vs State on 27 August, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6573/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6573 of 2010
 

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

 

DHARMESHBHAI
MANIBHAI PATEL & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VM PANCHOLI for
Petitioner(s) : 1 - 4. 
MR JANAK RAWAL, ASSISTANT GOVERNMENT
PLEADER for Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
ORAL
ORDER

After
arguing for some time, Mr.V.M.Pancholi, learned counsel for the
petitioners, states that he may be permitted to withdraw the petition
with a view to filing an appropriate application before the
appropriate Court.

In
view of the above statement, permission to withdraw the petition, as
prayed for, is granted. The petition is disposed of as withdrawn.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top