Gujarat High Court High Court

Anvar vs State on 27 December, 2010

Gujarat High Court
Anvar vs State on 27 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/517920/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5179 of 2009
 

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

ANVAR
MOOSA VOHRA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
MR EE SAIYED for Petitioner(s)
: 1, 
Mr.H.K. PATEL, ASST GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/06/2009 

 

 
ORAL
ORDER

Having
argued the matter for some time learned advocate Mr.E.E. Saiyed seeks
permission to withdraw this petition with a view to make a detailed
representation in addition to representation, if any, already made.
Permission is granted. The petition is disposed of as withdrawn.

It
goes without saying that if any such representation made by the
petitioner within a week hereafter the same will be considered by the
authorities in accordance with law within six weeks from the date of
representation. Direct service is permitted.

(RAVI R. TRIPATHI, J.)

karim

   

Top