Gujarat High Court
Bhagwatbhai vs State on 25 September, 2008
Gujarat High Court Case Information System
Print
LPA/394/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 394 of 2008
In
SPECIAL
CIVIL APPLICATION No. 20863 of 2006
With
CIVIL
APPLICATION No. 4770 of 2008
In
LETTERS PATENT APPEAL No. 394 of 2008
=============================================
BHAGWATBHAI
JAGANBHAI PATEL & 2 - Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=============================================
Appearance
:
MS MOKSHA THAKKAR FOR MR NK
MAJMUDAR for Appellant(s) : 1 - 3.
MR KT DAVE ASST GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 - 4,
7,
MR AMIT V THAKKAR for Respondent(s) : 5 -
6.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 25/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel for the appellants seeks permission to withdraw this Letters
Patent Appeal.
Permission,
as sought for, is granted.
The
Letters Patent Appeal, having been withdrawn, stands dismissed
accordingly.
Consequently,
Civil Application also stands rejected.
(K.S. RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
kailash
Top