Gujarat High Court High Court

Laljibhai vs State on 14 May, 2010

Gujarat High Court
Laljibhai vs State on 14 May, 2010
Author: R.M.Doshit,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/23570/2005	 1/ 1	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 23570 of 2005
 

 
 


 

 
For
Approval and Signature:  
 
HONOURABLE
MS. JUSTICE R.M.DOSHIT
 
=========================================================

 

LALJIBHAI
TULSIBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GJARAT THR' SECRETARY & 13 - Respondent(s)
 

=========================================================
 
Appearance
: 
Mr.
NIRAD BUCH  for NANAVATY ADVOCATES
for
Petitioners 
Mr  PRANAV TRIVEDI AGP  for Respondent(s) : 1 -
3. 
NOTICE SERVED BY DS for Respondent(s) : 1,4 - 5. 
MR MRUGEN K
PUROHIT for Respondent(s) : 4, 
MR RS SANJANWALA for Respondent(s)
: 5, 
MR MI MERCHANT for Respondent(s) : 6 -
14. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			:-
						
		
		 
			 

 HONOURABLE
			MS. JUSTICE R.M. DOSHIT  14th May 2010
		
	

 

 
 ORAL
ORDER

Learned advocate Mr. Nirad Buch appears for the petitioners. He seeks
leave to withdraw this petition.

Leave is granted. Petition is disposed of as withdrawn. Rule is
discharged. Interim
relief, if any, stands vacated.

{Ms.

R.M Doshit, J.}

Prakash*

   

Top