Gujarat High Court High Court

Bharagav vs Geeta on 29 August, 2011

Gujarat High Court
Bharagav vs Geeta on 29 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10252/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10252 of 2011
 

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

 

BHARAGAV
ASHWINBHAI PATEL - Petitioner(s)
 

Versus
 

GEETA
HIGHER SECONDARY SCHOOL THROUGH THE PRINCIPAL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.DIPAK
B PATEL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/08/2011  
ORAL ORDER

Mr.Dipak
B. Patel, learned counsel for the petitioner states that he may be
permitted to withdraw the petition, in order to file an application
before the Court of learned Judicial Magistrate, First Class.

Permission
to withdraw the petition, is granted.

The
petition is disposed of, as withdrawn.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top