Gujarat High Court
Baldevsingh vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
SCA/14186/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14186 of 2010
=========================================================
BALDEVSINGH
JAGATSINGH - Petitioner(s)
Versus
STATE
OF GUJARAT & 7 - Respondent(s)
=========================================================
Appearance :
MR
KV SHELAT for
Petitioner(s) : 1,
MR NIKUNT RAVAL ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/10/2010
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw the petition
with a view to avail the alternative remedy by challenging the order
at Annexure – B before the appropriate authority. Permission,
as prayed for, is granted. Petition stands disposed of as withdrawn.
(K
S JHAVERI, J.)
sompura
Top