Gujarat High Court High Court

Appearance : vs Government Pleader For on 3 May, 2010

Gujarat High Court
Appearance : vs Government Pleader For on 3 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5304/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5304 of 2010
 

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


 

JETHAVA
AMITKUMAR BHIKHALAL 

 

Versus
 

STATE
OF GUJARAT THROUGH SECRETRAY & ORS
 

=========================================
 
Appearance : 
MR
N V TRIVEDI for
Petitioner 
GOVERNMENT PLEADER for Respondent  No. 1 
None for
Respondent Nos 2 - 21. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

                      Date
: 03/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

In
the present case, the petitioner has challenged the order passed in
Criminal Revision Application No. 35 of 2006 for initiating contempt
proceedings though he was not a party to the said case. It is a
frivolous litigation and the petition cannot be said to be a Public
Interest Litigation and, therefore, after some arguments, learned
Counsel for the petitioner, sought for and is permitted to withdraw
the petition without any liberty. However, taking into consideration
that the counsel is a young Lawyer, we are not inclined to impose
any cost. Petition is accordingly dismissed as withdrawn.

(S.J.

MUKHOPADHAYA, C.J.)

(AKIL
KURESHI, J.)

pnnair

   

Top