Gujarat High Court High Court

Dansinh vs State on 31 March, 2010

Gujarat High Court
Dansinh vs State on 31 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3115/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3115 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11983 of 2008
 

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


 

DANSINH
RAHUBHA PARMAR - Petitioner(s)
 

Versus
 

STATE
OF GUAJRAT & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
PARESH UPADHYAY with MR
VAIBHAV A VYAS for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 31/03/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
applicant original petitioner No. 1 is allowed to withdraw
Special Civil Application No. 11983 of 2008 qua him. The rest of the
petitioners may pursue the proceedings.

This
Civil Application stands disposed of.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

sundar/-

   

Top