Gujarat High Court
Mev vs State on 12 August, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
LPA/552/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 552 of 2008 And CIVIL APPLICATION NO. 6165 of 2008 In SPECIAL CIVIL APPLICATION No. 5511 of 2008 With LETTERS PATENT APPEAL No. 553 of 2008 and CIVIL APPLICATION No. 6167 of 2008 In SPECIAL CIVIL APPLICATION No. 5512 of 2008 With LETTERS PATENT APPEAL NO. 554 of 2008 And CIVIL APPLICATION No. 6170 of 2008 In SPECIAL CIVIL APPLICATION No. 5513 of 2008 With LETTERS PATENT APPEAL No. 555 of 2008 And CIVIL APPLICATION NO. 6172 of 2008 In SPECIAL CIVIL APPLICATION No. 5514 of 2008 ========================================================= MEV SHAGUFTA NAZAR MOHAMMED - Appellant(s) Versus STATE OF GUJARAT THROUGH SECRETARY & 5 - Respondents ========================================================= Appearance : MR MK VAKHARIA for Appellant/s MS TN KACHCHHI, AGP in L.P.A.552/08 & C.A.6165/08, MR UMANG H OZA, AGP, in L.P.A. 553/08 & C.A.6167/08, MR REETA CHANDARANA, AGP, in L.P.A. 554/08 & C.A. 6170/08, MR KL PANCYA, AGP, in L.P.A. No.555/08 & C.A. 6172/08 for Respondents No.1 Ă˝ 3. MR RM CHHAYA for Respondent(s) : 4, None for Respondent(s) : 5 - 6. ========================================================= CORAM : HONOURABLE MR.JUSTICE A.L.DAVE and HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 12/08/2008 COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Mr. Nilesh Jani, on behalf of Mr.M.K.Vakharia, learned
advocate appearing for the appellants, seeks permission to withdraw
these appeals, under the instructions from the clients. Permission as
prayed for is granted. The appeals stand disposed of as withdrawn. No
order as to costs.
In
view of the fact that the main appeals are withdrawn and stand
disposed of, Civil Application Nos.6165/08, 6167/08, 6170/08 and
6172/08 do not survive and stand disposed of accordingly.
[A.L.Dave,J.]
[Smt.Abhilasha
Kumari,J.]
(patel)