Gujarat High Court
Maheshbhai vs State on 5 September, 2008
Bench: Mr. K.S.Radhakrishnan Shah, Mohit S. Shah
LPA/634/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 634 of 2008 In SPECIAL CIVIL APPLICATION No. 8653 of 2008 With CIVIL APPLICATION No. 7285 of 2008 In LETTERS PATENT APPEAL No. 634 of 2008 ============================================= MAHESHBHAI DAHYABHAI PATEL - Appellant(s) Versus STATE OF GUJARAT & 3 - Respondent(s) ============================================= Appearance : MR TUSHAR MEHTA for Appellant(s) : 1, MR KT DAVE ASST GOVERNMENT PLEADER for Respondent(s) : 1, DS AFF.NOT FILED (R) for Respondent(s) : 2, 4, NANAVATI ASSOCIATES for Respondent(s) : 3, ============================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR. JUSTICE MOHIT S. SHAH Date : 05/09/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
The
learned counsel for the respondent No.3 seeks leave to place on
record the letter addressed by the appellant to his Counsel and the
affidavit filed by the appellant for withdrawal of this Letters
Patent Appeal as well as Civil Application.
Leave
granted.
On
the basis of affidavit, Appeal as well as Civil Application are
allowed to be withdrawn.
Appeal
and Civil Application stand disposed of as withdrawn. Notice stands
discharged.
(K.S.
RADHAKRISHNAN, C.J.)
(M.S.
SHAH, J.)
kailash