Gujarat High Court
Nemaliben vs State on 10 August, 2010
Gujarat High Court Case Information System
Print
LPA/1129/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1129 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7280 of 1999
With
CIVIL
APPLICATION No. 4988 of 2010
In
LETTERS
PATENT APPEAL No. 1129 of 2010
=================================================
NEMALIBEN
S PATEL - Appellant
Versus
STATE
OF GUJARAT & 1 - Respondents
=================================================
Appearance :
MR
SP HASURKAR for Appellant:
MS. MOXA THAKKAR, LD. AGP for
Respondent : 1,
None for Respondent:2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 10/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Mr.
Hasurkar, learned advocate appearing for the appellant seeks
permission to withdraw this appeal with a view to take out an
appropriate remedy, including review, if permissible under law.
Permission as sought for is granted. Appeal is disposed of as having
been withdrawn.
In
view of the order passed in appeal, no order in civil application and
is disposed of as withdrawn along with the appeal.
[
BHAGWATI PRASAD, J ]
/vgn
[ S.R. BRAHMBHATT, J
]
Top