Gujarat High Court Case Information System
Print
CA/6470/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 6470 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5547 of 1998
=========================================================
VIJAY
H. TRIVEDI - Petitioner(s)
Versus
DIRECTOR
GENERAL OF POLICE & 9 - Respondent(s)
=========================================================
Appearance :
MR
NIKHIL KARIEL for TANNA ASSOCIATES for
Petitioner(s) : 1,
MR NEERAJ SONI AGP for Respondent(s) : 1,
4,
None for Respondent(s) : 2 - 3,5 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 19/06/2008
ORAL
ORDER
This
application is filed by the original petitioner No.5 of Special Civil
Application No.5547 of 1998.
The
following prayers are made in this application :-
?S(a) Be
pleased to allow this Civil Application.
(b) Be
pleased to permit the present applicant to withdraw the present
petition qua himself or in the alternative be pleased to delete the
name of the present applicant from the list of petitioners in S.C.A.
No.5547/1998??.
Learned
counsel for the petitioner Mr.Kariel, submits that the applicant may
be permitted to withdraw the main petition qua him in view of
subsequent events taking place in the matter.
Mr.Neeraj
Sonil, learned AGP has no objection to it.
In
view of the above, prayer in terms of para 8(b) is granted and
necessary amendment be carried out in the petition accordingly.
Direct
service is permitted.
(ANANT S. DAVE, J.)
*pvv
Top