Gujarat High Court
Tabassum vs State on 10 January, 2011
Gujarat High Court Case Information System
Print
LPA/2639/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2639 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8231 of 2010
=========================================================
TABASSUM
SHAUKATALI SAIYED - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
GAJENDRA P BAGHEL for
Appellant(s) : 1,
MR N.J. SHAH, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 10/01/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Mr.Baghel,
learned counsel, after some arguments, seeks permission to withdraw
the present appeal with a view to make representation to the
authority to reconsider the matter.
Permission
granted. Disposed of as withdrawn.
(JAYANT
PATEL, J.)
(J.C.
UPADHYAYA, J.)
*bjoy
Top