Gujarat High Court High Court

Chudasama vs State on 28 September, 2010

Gujarat High Court
Chudasama vs State on 28 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/26838/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 26838 of 2007
 

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


 

CHUDASAMA
SANDIPSINH NARENDRA-SINH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KB PUJARA for
Petitioner(s) : 1, 
MR NIRAG PATHAK, AGP for Respondent(s) : 1 -
2. 
RULE NOT RECD BACK for Respondent(s) : 3, 
RULE SERVED for
Respondent(s) : 3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 28/09/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Pujara for the petitioner, on instructions of his client,
seeks permission to withdraw this petition as the petitioner is
selected as PSI in subsequent selection. Permission is granted. The
petition is disposed of as withdrawn. Rule is discharged. No costs.

(Ravi R.Tripathi, J.)

*Shitole

   

Top