Gujarat High Court High Court

Babubhai vs State on 29 September, 2011

Gujarat High Court
Babubhai vs State on 29 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14566/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14566 of 2011
 

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

 

BABUBHAI
MOHANBHAI VALAND - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MA PAREKH for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
MS ARCHANA RAVAL,
ASST.GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 4,4.2.1
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 29/09/2011  
ORAL ORDER

Mr.

M.A. Parekh, learned advocate for the petitioner seeks permission to
withdraw this petition with a view to file appropriate application
for setting aside abatement. Permission as sought for is granted.
The petition is disposed of as withdrawn.

[S.R.

BRAHMBHATT, J.]

pirzada/-

   

Top