Gujarat High Court
Mayabhai vs State on 13 November, 2008
Gujarat High Court Case Information System
Print
SCA/1194220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11942 of 2008
============================================
MAYABHAI
VALABHAI KHASIYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR MB
PARIKH for Petitioner(s) : 1,
MR HEMANT
MAKWANA ASST. GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 13/11/2008
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to file Civil Application in pending Letters
Patent Appeal with regard to the same subject matter.
Permission
granted. Matter stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top