Gujarat High Court High Court

Kumarpal vs State on 6 April, 2010

Gujarat High Court
Kumarpal vs State on 6 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9293/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9293 of 1998
 

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

 

KUMARPAL
N MEHTA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PV HATHI for
Petitioner(s) : 1, 
MS KRINA CALLA AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/04/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the present
petition. Permission as prayed for is granted. Petition stands
disposed of as withdrawn. Rule is discharged with no order as to
costs. Interim relief, if any, stands vacated. Liberty to revive in
case of difficulty.

(K.S.JHAVERI,
J.)

niru*

   

Top