Gujarat High Court High Court

========================================================= vs Mr Hemant on 22 March, 2011

Gujarat High Court
========================================================= vs Mr Hemant on 22 March, 2011
Author: Bhagwati Prasad,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3878/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3878 of 2008
 

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


 

SAVITABEN
JETHABHAI SOLANKI 

 

Versus
 

STATE
OF GUJARAT AND OTHERS 

 

=========================================================
Appearance : 
MR
CHIRAG B PATEL for the Petitioner 
MR HEMANT
MAKWANA, ASSTT GOVERNMENT PLEADER for Respondent No.1 
None for
Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	

 

 
 


 

Date
: 31/03/2008 

 

ORAL
ORDER

The
learned counsel for the petitioner wants to withdraw the petition.

Permission
is granted. The petition is disposed of as withdrawn. However, the
petitioner may make representation before the respondents. They will
decide such representation in accordance with law.

(BHAGWATI
PRASAD, J.)

omkar

   

Top