Gujarat High Court
Amrutbhai vs State on 16 March, 2011
Gujarat High Court Case Information System
Print
SCA/2507/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2507 of 2011
=========================================================
AMRUTBHAI
GALABHAI MAKWANA - UNARMED POLICE CONSTABLE - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PB KHAMBHOLJA FOR MR NK MAJMUDAR
for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/03/2011
ORAL
ORDER
Mr.P.B.Khambholja,
learned advocate for Mr.N.K.Majmudar, learned advocate for the
petitioner, prays that he may be permitted to withdraw the petition,
with liberty to file a fresh petition.
Permission
to withdraw the petition, with liberty to file a fresh petition, is
granted. The petition is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top