Gujarat High Court
C vs State on 4 July, 2011
Gujarat High Court Case Information System
Print
SCA/8077/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8077 of 2011
=========================================================
C
RAMAKANU CHINNAIAN -PROP. OFSAI RAM HOME APPLIANCES - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Petitioner(s) : 1,
MR. J.K. SHAH, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 04/07/2011
ORAL
ORDER
Mr.
K.V. Shelat, learned advocate for the petitioner states that he may
be permitted to withdraw the petition, with a view to approaching the
competent authority.
Permission
to withdraw the petition, is granted. The petition is dismissed as
withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top