Gujarat High Court
Patel vs State on 12 July, 2011
Gujarat High Court Case Information System
Print
SCA/8616/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8616 of 2010
=========================================================
PATEL
KANUBHAI DHULABHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
MR. SHARMA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1 -
2.
MRTULSHIRSAVANI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 12/07/2011
ORAL
ORDER
Heard
learned advocate Mr. Pujara, appearing on behalf of petitioner,
learned AGP, Mr. Sharma, appearing on behalf of respondent no.1 and
learned advocate Mr. Savani, appearing on behalf of respondent no.3.
Today
when the matter is taken up for hearing, learned advocate Mr.Pujara
submitted that petitioner Kanubhai Dhulabhai Patel on oath has made
clear statement unconditionally permitted to withdraw present
petition. Before this Court Mr. Kanubhai Dhulabhai Patel is also
personally present. In view of aforesaid writing on oath dated 12th
July,2011, which has been taken on record, present petition is
disposed of as withdrawn.
(H.K.RATHOD,J.)
Vahid
Top