Gujarat High Court Case Information System
Print
SCA/5304/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5304 of 2010
=========================================
JETHAVA
AMITKUMAR BHIKHALAL
Versus
STATE
OF GUJARAT THROUGH SECRETRAY & ORS
=========================================
Appearance :
MR
N V TRIVEDI for
Petitioner
GOVERNMENT PLEADER for Respondent No. 1
None for
Respondent Nos 2 - 21.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
the present case, the petitioner has challenged the order passed in
Criminal Revision Application No. 35 of 2006 for initiating contempt
proceedings though he was not a party to the said case. It is a
frivolous litigation and the petition cannot be said to be a Public
Interest Litigation and, therefore, after some arguments, learned
Counsel for the petitioner, sought for and is permitted to withdraw
the petition without any liberty. However, taking into consideration
that the counsel is a young Lawyer, we are not inclined to impose
any cost. Petition is accordingly dismissed as withdrawn.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
pnnair
Top