Gujarat High Court High Court

Ankoli vs State on 25 November, 2010

Gujarat High Court
Ankoli vs State on 25 November, 2010
Author: Jayant Patel,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14509/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14509 of 2010
 

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


 

ANKOLI
MAHARAJ VAS KHETI SINCHAI SAHAKARI MANDALI LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
VC VAGHELA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 15/11/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Mr.D.V.Bhavsar,
for Mr.Vaghela states that as the election is over, the petition has
become infructuous and he seeks permission to withdraw the petition.

Permission
granted. Disposed of as withdrawn

(JAYANT
PATEL, J.)

(S.R.

BRAHMBHATT, J.)

*bjoy

   

Top