Gujarat High Court High Court

Chanabhai vs Rajkot on 29 August, 2008

Gujarat High Court
Chanabhai vs Rajkot on 29 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/885620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 8856 of 2008
 

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

 

CHANABHAI
BHIKHABHAI BATHWAR - Petitioner(s)
 

Versus
 

RAJKOT
MUNICIPAL CORPORATION & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN GONDALIYA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the petition
at this stage since the petition is directed against chargesheet.
Permission granted. Disposed of as withdrawn.

(Akil Kureshi, J.)

(vjn)

   

Top