Gujarat High Court High Court

Moin vs State on 22 January, 2010

Gujarat High Court
Moin vs State on 22 January, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/119/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 119 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 6661 of 2009
 

With


 

CIVIL
APPLICATION No. 484 of 2010
 

In
LETTERS PATENT APPEAL No. 119 of 2010
 

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


 

MOIN
ALI MUSABHAI MAKRANI & 3 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=============================================
 
Appearance : 
MR
MA KHARADI for Appellant(s) : 1 - 4. 
MS TRUSHA PATEL ASST
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2 - 3. 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 22/01/2010 

 

ORAL
ORDER

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

If
the petitioner has also sought certain relief with regard to Entry
No.625 and that prayer has not be answered by the learned Single
Judge, instead of Letters Patent Appeal, they could have preferred
review application. Learned counsel for the appellants prays for and
is permitted to withdraw the Letters Patent Appeal with Civil
Application to enable him to invoke remedy of review application.

The
Letters Patent Appeal and Civil Application are, accordingly,
dismissed as withdrawn.

(S.

J. MUKHOPADHAYA, C.J. )

(ANANT
S. DAVE, J. )

kailash

   

Top