Gujarat High Court High Court

Prakashsinh vs State on 24 September, 2008

Gujarat High Court
Prakashsinh vs State on 24 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11866/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11866 of 2008
 

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

 

PRAKASHSINH
DEVISINH CHAMPAVAT & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRADEEP PATEL for
Petitioner(s) : 1 - 2. 
MR. SHIVANG SHUKLA AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/09/2008 

 

 
 
ORAL
ORDER

1.
Heard the Learned advocate Mr. Pradeep Patel for the petitioner.
After arguing for some time Learned Advocate Mr. Patel seeks
permission to withdraw the petition, at this stage with a liberty to
file fresh petition as and when required.

2.
The permission is granted. The present petition stands disposed of
as withdrawn, with a liberty to file a fresh petition as and when
required.

(K.S.Jhaveri,J)

*Himanshu

   

Top