Gujarat High Court High Court

C vs State on 4 July, 2011

Gujarat High Court
C vs State on 4 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8077/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8077 of 2011
 

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

 

C
RAMAKANU CHINNAIAN -PROP. OFSAI RAM HOME APPLIANCES - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KV SHELAT for
Petitioner(s) : 1, 
MR. J.K. SHAH, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

Mr.

K.V. Shelat, learned advocate for the petitioner states that he may
be permitted to withdraw the petition, with a view to approaching the
competent authority.

Permission
to withdraw the petition, is granted. The petition is dismissed as
withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top