Gujarat High Court High Court

Dahiben vs Spl.Laq on 8 September, 2008

Gujarat High Court
Dahiben vs Spl.Laq on 8 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8303/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8303 of 2008
 

In


 

CIVIL
APPLICATION (STAMP NUMBER) No. 7329 of 2002
 

In
FIRST APPEAL No. 3048 of 2004
 

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

 

DAHIBEN
MAGANBHAI - Petitioner(s)
 

Versus
 

SPL.LAQ
OFFICER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3  
MR JK SHAH, AGP for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/09/2008 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant seeks permission to withdraw the
application. Permission as sought for is granted. Rule is made
discharged accordingly.

First
Appeal to come up for final hearing on 29/9/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top