Gujarat High Court High Court

Bhadreshkumar vs State on 3 July, 2008

Gujarat High Court
Bhadreshkumar vs State on 3 July, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/27333/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 27333 of 2007
 

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

BHADRESHKUMAR
MADHAVJIBHAI SARASIYA & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 8 - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.C.B.Upadhyay
for NANAVATY ADVOCATES for Petitioner(s) : 1 -
3. 
Mr.Jaswant K.Shah,learned Assistant Government Pleader for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 4,6 -
9. 
MR VIMAL A PUROHIT for Respondent(s) :
5, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/07/2008 

 

 
 
ORAL
ORDER

Mr.C.B.Upadhyay,learned
advocate for Nanavati Advocates,learned counsel for the petitioners,
states that since the petitioners have already availed of the
alternative remedy, he may be permitted to withdraw the petition,
without prejudice to the rights and contentions that may be available
to him while availing of the alternative remedy. He has further
submitted that the withdrawal of this petition may not prejudice the
cause of the petitioners before the Deputy Collector. Upon this
statement being made by the learned counsel for the petitioners, the
permission to withdraw this petition is granted. The petition is
disposed of as withdrawn. Notice is discharged. There shall be no
orders as to costs.

(Smt.Abhilasha Kumari,J)

arg

   

Top