Gujarat High Court
Special Civil Application No. … vs Unknown on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 11412 of 2002
--------------------------------------------------------------
BL SHARMA
Versus
ARVIND MAHAJAN
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 11412 of 2002
MRS MADHUBEN SHARMA for Petitioner No. 1
.......... for Respondent No. 1-3
--------------------------------------------------------------
CORAM : MR.JUSTICE J.N.BHATT
and
MR.JUSTICE H.H.MEHTA
Date of Order: 25/11/2002
ORAL ORDER
(Per : MR.JUSTICE J.N.BHATT)
Learned Advocate for the petitioner seeks
permission to withdraw this petition under instructions
stating that, in another petition, final outcome, after
holding of enquiry has been questioned. In view of this
statement, obviously this petition shall not assume any
survival value, and therefore, it shall stand dismissed
as having become infructuous.
(J.N.Bhatt,J.)
(H.H.Mehta,J.)
stanley-jnb.