Gujarat High Court High Court

Harisiddh vs State on 17 September, 2010

Gujarat High Court
Harisiddh vs State on 17 September, 2010
Author: K.A.Puj,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6475/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6475 of 1986
 

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


 

HARISIDDH
SPECIFIC FAMILY TRUST & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 4. 
MS MAITHILI MEHTA, ASSTT. GOVERNMENT
PLEADER for Respondent(s) : 1, 
MR BP TANNA for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 17/09/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Mr.Joshi,
learned advocate appearing for M/s Trivedi & Gupta, learned
advocates for the petitioners, on instructions, seeks permission to
withdraw this petition.

Permission,
as prayed for, is granted. The petition is, accordingly, disposed
of as withdrawn. Rule discharged. Interim relief, if any, stands
vacated.

[K.A.PUJ,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top