Gujarat High Court
Devendradas vs State on 9 December, 2010
Gujarat High Court Case Information System
Print
SCA/15396/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15396 of 2010
=========================================================
DEVENDRADAS
PITAMBERDAS TRIVEDI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
SHUBHA B TRIPATHI for
Petitioner(s) : 1,
MS. MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/12/2010
ORAL
ORDER
Ms.
Shubha B. Tripathi, learned advocate for the petitioner prays that
she may be permitted to withdraw the petition, with a view to
approaching respondent No.3-Deputy Director General, N.C.C.,
regarding the grievances of the petitioner.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.
(Smt.
Abhilasha Kumari, J.)
Safir*
Top