Gujarat High Court
Govindbhai vs State on 4 February, 2011
Gujarat High Court Case Information System
Print
SCA/11090/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11090 of 2010
=========================================================
GOVINDBHAI
AMBARAM PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARTHIV A BHATT for
Petitioner(s) : 1,
MS MANISHA NARSINGHANI, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 04/02/2011
ORAL
ORDER
Learned
advocate for the petitioner, Mr.P.A.Bhatt, seeks permission to
withdraw this petition with a liberty to file a fresh application
before the competent authority. Permission is granted as prayed for.
This petition stands disposed of as withdrawn. Liberty to approach
before the competent authority by filing a fresh application. Notice
is discharged.
(M.D.SHAH,J.)
radhan
Top