Gujarat High Court High Court

Patel vs State on 26 July, 2011

Gujarat High Court
Patel vs State on 26 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5051/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5051 of 2010
 

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


 

PATEL
VIJAYKUMAR JAYANTIBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MRS
FALGUNI D PATEL for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
RULE SERVED
BY DS for Respondent(s) : 1 - 3. 
MR HS MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 26/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner submits that the interim order passed by
this Court is already complied with and the petitioner got posting as
Vidhya Sahayak on 7.9.2010. In view of the above, learned advocate
for the petitioner seeks permission to withdraw this petition.
Permission as prayed for is granted. This petition stands disposed of
as withdrawn.

(
M.D.Shah, J )

srilatha

   

Top