Gujarat High Court
Sirajbhai vs State on 15 July, 2011
Gujarat High Court Case Information System
Print
CA/6432/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 6432 of 2011
With
MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 1231 of 2011
In
SPECIAL CIVIL APPLICATION No. 5269 of 2010
=========================================================
SIRAJBHAI
GULMNABI VORA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BS KHATANA for
Petitioner(s) : 1,MS.DILBUR CONTRACTOR for Petitioner(s) : 1,
MS
VANDANA BHATT, AGP for Respondent(s) : 1,
None for Respondent(s) :
2 - 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 15/07/2011
ORAL
ORDER
The
applicant is permitted to withdraw both the applications to file
afresh along with proper authorization. Both the applications stand
disposed of as withdrawn.
(K.M.THAKER,
J.)
jani
Top