Gujarat High Court
Zamubhai vs State on 18 April, 2011
Gujarat High Court Case Information System
Print
SCA/4636/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4636 of 2011
=========================================================
ZAMUBHAI
C PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PB KHAMBHOLJA FOR MR NK MAJMUDAR
for
Petitioner(s) : 1,
MR KP RAWAL, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 18/04/2011
ORAL ORDER
Mr.P.B.Khambholja,
learned advocate for Mr.N.K.Majmudar, learned counsel for the
petitioner, states that he may be permitted to withdraw the petition,
with a view to approaching the Appellate Authority.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top