Gujarat High Court
Chhatrapalsinh vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
CA/15272/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 15272 of 2010
In
SPECIAL
CIVIL APPLICATION No. 14215 of
2010
=========================================================
CHHATRAPALSINH
B GOHIL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
KB PUJARA for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, AGP for Respondent(s) :
1,
MRS KALPANA K RAVAL for Respondent(s) : 2,
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 15/02/2011
ORAL ORDER
Mr
KB Pujara, learned advocate for the petitioner states that he may be
permitted to withdraw the application with liberty to file a fresh
application.
Permission
to withdraw the application with liberty to file a fresh application
is granted.
Ms
Dharmishtha Raval, learned advocate for Mrs Kalpana Raval, learned
advocate for respondent No.2 submits that the rights and contentions
of the respondents of opposing the application may be kept open.
The
application is disposed of as withdrawn. The rights and contentions
available to the respective parties are kept open.
[SMT.
ABHILASHA KUMARI, J.]
mrpandya
Top