Gujarat High Court High Court

Mahendra vs State on 10 October, 2011

Gujarat High Court
Mahendra vs State on 10 October, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14842/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14842 of 2011
 

With


 

CIVIL
APPLICATION No. 10520 of 2011
 

In
 


SPECIAL CIVIL
APPLICATION No. 14842 of
2011 
 
=========================================================


 

MAHENDRA
NARANBHAI BAROT - Petitioner
 

Versus
 

STATE
OF GUJARAT & 2 - Respondents
 

=========================================================
 
Appearance : 
MR
B P MUNSHI for
Petitioner: 1, MR SHIVROOP GAEKWAD for Petitioner: 1, MR NARENDRA
GAEKWAD for Petitioner: 1 
GOVERNMENT PLEADER for Respondent :
1 
None for Respondents : 2 -
3 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
 
ORAL
ORDER

Shri
B.P.Munshi, learned advocate appearing for the petitioner in the main
petition as well as in Civil Application submits that the petitioner
is in fact desirous to withdrawing this petition and he would be
withdrawing. However, if the matter is adjourned for a period of one
week, in the mean time the petitioner is attempting to persuade the
concerned authorities so that he can avoid stigma on account of
removal from the office.

The
arguments are over. This request was made when the Court was not
inclined to entertain the petition. At the request of Shri Munishi,
the matter is kept on 17.10.2011.

(S.R.

BRAHMBHATT, J.)

Pankaj

   

Top