Gujarat High Court
Agriculture vs State on 29 April, 2010
Gujarat High Court Case Information System
Print
SCA/713/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 713 of 2002
=========================================================
AGRICULTURE
PRODUCE MARKET COMMITTEE & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG B PATEL FOR MR BS PATEL
for
Petitioner(s) : 1 - 3.
MR JANAK RAWAL, ASSTT. GOVERNMENT PLEADER
for Respondent(s) : 1 - 3.
MR MK VAKHARIA for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/04/2010
ORAL
ORDER
Mr.Chirag
Patel, learned advocate for Mr.B.S.Patel, learned counsel for the
petitioners, states that by efflux of time, the petition has become
infructuous and the prayers made therein no longer survive. He,
therefore, prays that he may be permitted to withdraw the same.
Upon
the above statement being made by the learned advocate for the
petitioners, permission to withdraw the petition is granted. The
petition is disposed of as withdrawn. Notice is discharged. Interim
relief, if any, stands vacated.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top