Gujarat High Court High Court

Gujarat vs State on 5 October, 2011

Gujarat High Court
Gujarat vs State on 5 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5484/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5484 of 2002
 

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


 

GUJARAT
MEDICAL AND SURGICAL TENDER ASSOCIATION & 7 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KETAN D SHAH for Petitioner(s) : 1 - 8. 
MS SHRUTI PATHAK AGP for
Respondent(s) : 1 -
2. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
        Date : 05/10/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

In
view of the communication dated 18.08.2011, the learned counsel for
the petitioners seek permission to withdraw this petition. The said
communication is taken on record. Permission is granted. The petition
stands disposed of as withdrawn. Rule is discharged. Interim relief
if any, stands vacated.

[V.M.

SAHAI, J.]

[K.S.

JHAVERI, J.]

/phalguni/

   

Top