Gujarat High Court High Court

Rameshbhai vs State on 28 February, 2011

Gujarat High Court
Rameshbhai vs State on 28 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2276/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2276 of 2011
 

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

 

RAMESHBHAI
MAGANBHAI ROT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MEGHA JANI for
Petitioner(s) : 1, 
MR LB DABHI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
ORAL
ORDER

Ms.Megha
Jani, learned counsel for the petitioner states, upon instructions,
that she may be permitted to withdraw the petition, with liberty to
avail of the alternative remedy.

Permission
to withdraw the petition, is granted.

The
petition is disposed of, as withdrawn.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top