Gujarat High Court
Laljibhai vs State on 21 October, 2011
Gujarat High Court Case Information System
Print
SCA/16045/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16045 of 2011
=================================================
LALJIBHAI
BHOLABHAI PATEL - Petitioner
Versus
STATE
OF GUJARAT THRO SECRETARY & 1 - Respondents
=================================================
Appearance :
MR
HARDIK A DAVE for Petitioner:
MR. H.K. PATEL, LD. AGP for
Respondent : 1,
None for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 21/10/2011
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to take out appropriate remedy by way of
representation to the concerned authority. Permission as sought for
is grated. Petition is disposed of as withdrawn. No costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top