Gujarat High Court High Court

Bipinchandra vs State on 25 June, 2010

Gujarat High Court
Bipinchandra vs State on 25 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7188/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7188 of 2010
 

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

 

BIPINCHANDRA
CHHAGANLAL NAIK - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1, 
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/06/2010
 

ORAL
ORDER

Mr.Prabhakar
Upadhyay, learned advocate for the petitioner, seeks permission of
this Court to withdraw the present petition with liberty to challenge
the rejection order recently passed by the respondent.

Permission
as prayed for is granted. The present petition stands disposed of as
withdrawn with aforesaid liberty.

(K.S.

Jhaveri, J)

Aakar

   

Top