Gujarat High Court High Court

Nama vs State on 22 February, 2010

Gujarat High Court
Nama vs State on 22 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5154/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5154 of 2007
 

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


 

NAMA
ADS, PROPRIETOR BHARATBHAI P. KOTHARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT SECRETARY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
AJAY S JAGIRDAR for Petitioner(s) : 1, 
MS TRUSHA PATEL for
Respondent(s) : 1, 
MR RR MARSHALL for Respondent(s) :
2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 22/02/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the petitioner states that the matter having become
infructuous, he be permitted to withdraw the Misc. Civil Application
(Stamp) No. 164 of 2007 in Letters Patent Appeal No. 786 of 2006.
The Misc. Civil Application be accordingly registered and be treated
to be dismissed as withdrawn. This Civil Application also stands
withdrawn.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

sundar/-

   

Top