Gujarat High Court High Court

Patel vs State on 28 February, 2011

Gujarat High Court
Patel vs State on 28 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1091/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1091 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 22979 of 2005
 

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


 

PATEL
AMICHANDBHAI HIRABHAI - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
ASHISH H SHAH for Appellant(s) : 1, 
MS. MANISHA LAVKUMAR,
ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1 - 3, 5, 
HL PATEL
ADVOCATES for Respondent(s) : 4, 
MR HS MUNSHAW for Respondent(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel for the appellant Mr. Ginesh Kapadia, junior to Mr.Ashish
Shah submits that a settlement has been arrived at between the
appellant and respondent Himmatnagar Nagar Palika, and therefore, he
may be permitted to withdraw the appeal. A note has been filed to
this effect by the learned counsel for the appellant. In view of the
submissions, appellant is allowed to withdraw the appeal. Appeal
stands disposed of.

(S.J.

Mukhopadhaya, C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top