Gujarat High Court High Court

Ramilaben vs State on 4 February, 2011

Gujarat High Court
Ramilaben vs State on 4 February, 2011
Author: Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/726/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 726 of 2011
 

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


 

RAMILABEN
MUKESHBHAI DESAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
MR TUSHAR CHAUDHARY for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 04/02/2011
 

ORAL
ORDER

Earlier
on 01st February 2011 the present petition was listed
before this Court and on that date, learned counsel for the parties
were absent, hence, the matter was adjourned to 10th
February 2011.

Today,
at the request of Mr.Dipen Desai, learned counsel for the
petitioner, papers are called for and the matter is notified today
by preponing the date.

Mr.Desai,
learned counsel for the petitioner, seeks permission to withdraw the
present petition with liberty to file a fresh petition.

Permission
as prayed for is granted. Present petition stands disposed of as
withdrawn with liberty to file a fresh petition.

(Z.

K. Saiyed, J)

Anup

   

Top