Gujarat High Court
D vs State on 12 September, 2008
Gujarat High Court Case Information System
Print
SCA/11420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11420 of 2008
=========================================================
D
R PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Petitioner(s) : 1, 1.2.1,1.2.2
GOVERNMENT PLEADER for
Respondent(s) : 1 - 3.
None for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 12/09/2008
ORAL
ORDER
1. Heard
the Learned advocate Mr. P.M.Raval for the petitioner. After
arguing for some time Learned Advocate Mr. Raval seeks permission
to withdraw the petition, at this stage with a liberty to
approach appropriate authority for the remedy of his grievances.
2. The
permission is granted. The present petition stands disposed of as
withdrawn, with a liberty to file a fresh petition as and when
required.
3.
Hence the present Special Civil Application stands disposed of.
(K.S.Jhaveri,J)
*Himanshu
Top