Gujarat High Court High Court

Anguridevi vs Superintendent on 23 September, 2011

Gujarat High Court
Anguridevi vs Superintendent on 23 September, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10220/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10220 of 2011
 

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

 

ANGURIDEVI
GYANCHAND JAIN & 1 - Petitioner(s)
 

Versus
 

SUPERINTENDENT
OF STAMPS & INSPECTOR GENERAL OF REGISTRATION & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AM PAREKH for
Petitioner(s) : 1 - 2. 
MR AJ DESAI LEARNED ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) :
2, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 23/09/2011 

 

 
 
ORAL
ORDER

Mr.A.M.

Parekh, learned advocate for the petitioners, states, upon
instructions, that he may be permitted to withdraw the petition.

Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn. Notice is discharged.

(Smt.

Abhilasha Kumari, J.)

rakesh/

   

Top