Gujarat High Court High Court

Revachand vs State on 8 July, 2011

Gujarat High Court
Revachand vs State on 8 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4745/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4745 of
2011 
 
=========================================================


 

REVACHAND
CHELARAM MOTWANI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 2. 
MS MINI NAIR AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

Mr.

Sanjay suthar learned advocate appearing for Shri N.K. Majmudar,
seeks permission, under instruction of petitioners, to withdraw this
petition. Permission, as sought for withdrawing of this petition, is
granted. The matter is dismissed as withdrawn. However, the liberty
is granted to file fresh petition with appropriate materials.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top