Gujarat High Court High Court

Devuben vs State on 28 April, 2010

Gujarat High Court
Devuben vs State on 28 April, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3311/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3311 of 2010
 

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

 

DEVUBEN
VEJESANG SOLANKI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JA ADESHRA for
Petitioner(s) : 1, 
MR JANAK RAWAL, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/04/2010 

 

 
 
ORAL
ORDER

Mr.J.A.Adeshra,
learned counsel for the petitioner, prays that he may be permitted to
withdraw the petition with liberty to move a fresh one on the same
cause of action.

Permission
to withdraw the petition, with liberty as above, is granted. The
petition is disposed of as withdrawn.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top