Gujarat High Court High Court

Jayeshbhai vs State on 2 February, 2010

Gujarat High Court
Jayeshbhai vs State on 2 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/903/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 903 of 2010
 

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


 

JAYESHBHAI
CHIMANBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
MAHESH BHAVSAR for
Petitioner(s) : 1, 
MR H H PARIKH, AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 02/02/2010 

 

ORAL
ORDER

Mr.

Bhavsar, learned counsel for the petitioner seeks permission to
withdraw the petition with a view to approach before the competent
authority under the Gujarat Cooperative Societies Act read with the
rules for removal of the person concerned.

Without
expressing any opinion on merits, permission granted. Disposed of
accordingly.

[JAYANT
PATEL, J.]

jani

   

Top