Gujarat High Court High Court

Jagdishbhai vs Talati on 6 December, 2010

Gujarat High Court
Jagdishbhai vs Talati on 6 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15300/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15300 of 2010
 

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

JAGDISHBHAI
CHANDUBHAI VANKAR - Petitioner(s)
 

Versus
 

TALATI
CUM MANTRI & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.Kuntal
Joshi for MR VIMAL A PUROHIT for Petitioner(s)
: 1, 
None for Respondent(s) : 1 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/12/2010 

 

 
 
ORAL
ORDER

Mr.Kuntal
Joshi, learned advocate for Mr.Vimal A.Purohit, learned counsel for
the petitioner states, upon instructions, that he may be permitted to
withdraw the petition, with a view to availing of the alternative
remedy. Permission to withdraw the petition is granted. The petition
is disposed of, as withdrawn.

(Smt.Abhilasha Kumari,J)

arg

   

Top