Gujarat High Court High Court

Vijay vs State on 22 October, 2010

Gujarat High Court
Vijay vs State on 22 October, 2010
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9017/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9017 of 2010
 

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

 

VIJAY
MORLIDHAR BISHAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
KRISHNA U MISHRA for
Petitioner(s) : 1, 
MR KL PANDYA, AGP for Respondent(s) : 1,
3, 
RULE SERVED BY DS for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 22/10/2010 

 

 
ORAL
ORDER

Ms. KU Mishra, Ld.

Advocate for the petitioner submits that now the cause, for which the
present petition was filed, does not survive and, therefore, seeks
permission to withdraw this petition.

Mr. KL Pandya, Ld. AGP
representing the respondents has not objection if the request made on
behalf of the petitioner is accepted.

Accordingly
the petition stands disposed of as withdrawn. Rule
is discharged.

(J.C.UPADHYAYA,
J.)

*
Pansala.

   

Top