Gujarat High Court
Dajabhai vs State on 11 January, 2010
Gujarat High Court Case Information System
Print
SCA/58/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 58 of 2010
=========================================================
DAJABHAI
LUMBABHAI PATEL, MEMBER, EXECUTIVE COMMITTEE - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
PS CHAMPANERI for
Petitioner(s) : 1,
MR AMIT P PATEL, AGP for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 1 -
6.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 11/01/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
After
arguing at length, learned advocate Mr. Champaneri seeks permission
to withdraw the petition with a view to pursue the appropriate
statutory remedy.
Leave
is granted.
The
petition is disposed of as withdrawn. Notice is discharged.
The
petitioner will be at liberty to approach appropriate forum in the
subject matter of this petition.
(Ms.
R.M. Doshit,J.)
(K.M.Thaker,J.)
Suresh*
Top