Gujarat High Court
Bharatbhai vs State on 20 September, 2010
Gujarat High Court Case Information System
Print
LPA/1297/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1297 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1093 of 2010
=========================================
BHARATBHAI
GOBARBHAI DOMADIYA - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
PY DIVYESHVAR for
Appellant(s) : 1,
MS KRINA CALLA, AGP for Respondent(s) : 1,
3,
NOTICE SERVED BY DS for Respondent(s) : 2,
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 20/09/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
In
view of the instruction given by the appellant by letter dated
17.9.2010, learned counsel for the appellant sought for and and is
allowed to withdraw the appeal. Appeal stands disposed of as
withdrawn.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top