Gujarat High Court
Remaben vs State on 18 March, 2010
Gujarat High Court Case Information System Print SCA/3848/1992 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 3848 of 1992 ========================================================= REMABEN JANI & 1 - Petitioner(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ========================================================= Appearance : MR BP TANNA for Petitioner(s) : 1 - 2. MS KRINA CALLA AGP for Respondent(s) : 1, MR SUNIL K SHAH for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 18/03/2010 ORAL ORDER
The
learned counsel for the petitioner states that in view of the
communication dated 28.02.2010, he seeks permission to withdraw this
petition. Permission is granted. The petition stands disposed of as
withdrawn. Rule is discharged. Interim relief, if any, stands
vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top