Gujarat High Court High Court

Anjuben vs State on 24 October, 2008

Gujarat High Court
Anjuben vs State on 24 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1328820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13288 of 2008
 

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

ANJUBEN
DESHABHAI MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================ 
Appearance
: 
MR KISHOR M
PAUL for Petitioner(s) : 1, 
GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) :
2, 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 24/10/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition at this stage.

However,
in case, if the application are invited afresh for allotment of ‘Fair
Price Shop’, in the area, in which, the petitioner resides, the case
of the petitioner may be considered as per the provisions of the
scheme.

Permission
is granted. Matters stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top