Gujarat High Court High Court

Special Civil Application No. … vs Government Pleader For on 2 August, 2011

Gujarat High Court
Special Civil Application No. … vs Government Pleader For on 2 August, 2011
Author: Anil R. Dave,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 6872 of 2001


             with


     SPECIAL CIVIL APPLICATION No 7385 of 2001




     --------------------------------------------------------------
     MEHTA HINABEN DEVENDRABHAI
Versus
     STATE OF GUJARAT
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 6872 of 2001
          NANAVATY ADVOCATES for Petitioners No. 1-9
          GOVERNMENT PLEADER for Respondents No. 1-2
          RULE SERVED BY DS for Respondents No. 1-2
          MS SEJAL K MANDAVIA for Respondents No. 3-4
     2. Special Civil Application No. 7385 of 2001
          NANAVATY ADVOCATES for Petitioner No. 1
          GOVERNMENT PLEADER for Respondent No. 1


     --------------------------------------------------------------


                CORAM : MR.JUSTICE A.R.DAVE


                Date of Order: 11/01/2002


ORAL ORDER

Sr. Advocate Shri N.D. Nanavaty appearing with
learned advocate Shri Hriday Buch seeks permission to
withdraw these petitions so as to enable the petitioners
to make a representation to the State of Gujarat. It
would be open to the petitioners to raise all
submissions/contentions before the government which have
been incorporated in this petition.

Permission for withdrawal of the petitions is
granted. The petitions stand disposed of as withdrawn
with no order as to costs. Rule is discharged. Interim
relief stands vacated.

     (hn)(A.R.      Dave, J.)