Gujarat High Court High Court

Kanaksinh vs State on 3 July, 2008

Gujarat High Court
Kanaksinh vs State on 3 July, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/6038/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6038 of 2008
 

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

 

KANAKSINH
NOGHUBHA JADEJA & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Petitioner(s) : 1
- 4. 
MR JASWANT K SHAH, AGP for
Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 03/07/2008 

 

 
ORAL
ORDER

Mr.Bharat
T.Rao, learned counsel for the petitioners, states that since the
Director of Agricultural Marketing and Rural Finance has issued
notice to the petitioners and the petitioners have already appeared
before him pursuant to the said notice and proceedings are going on,
he may be permitted to withdraw the petition with liberty to raise
the legal contentions available to him before the Director of
Agricultural Marketing and Rural Finance.

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 The petition is disposed of as withdrawn.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top