Gujarat High Court
Chauhan vs State on 8 March, 2010
Gujarat High Court Case Information System
Print
SCA/1304720/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13047 of 2009
=========================================================
CHAUHAN
TARAJI MOHANJI - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR NIRAG PATHAK ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 - 3, 3.2.1, 3.2.2,
3.2.3, 3.2.4, 3.2.5, 3.2.6,3.2.7 - 5, 5.2.1, 5.2.2, 5.2.3,5.2.4 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/03/2010
ORAL
ORDER
After
it is put to the learned advocate for the petitioner as to how is
this petition maintainable, the learned advocate for the petitioner
seeks permission to withdraw the petition. Permission is granted. The
petition is disposed of as withdrawn.
(Ravi
R. Tripathi, J.)
…
(karan)
Top