Gujarat High Court
Andrakhiya vs State on 23 December, 2010
Gujarat High Court Case Information System
Print
LPA/3058/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 3058 of 2010
=========================================
ANDRAKHIYA
TAMAKU UTPADAK SAHAKARI MANDALI - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR AG JOSHI for Appellant(s) :
1,
JASWANT K. SHAH, AGP for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/12/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the appellant sought for and is permitted to withdraw the appeal
to enable the appellant to make representation before the
authorities. LPA stands disposed of as withdrawn.
(S.J.
Mukhopadhaya, C.J.)
(K.M.Thaker,
J.)
*/Mohandas
Top