Gujarat High Court
Dharmeshbhai vs State on 27 August, 2010
Gujarat High Court Case Information System
Print
SCA/6573/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6573 of 2010
=========================================================
DHARMESHBHAI
MANIBHAI PATEL & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
VM PANCHOLI for
Petitioner(s) : 1 - 4.
MR JANAK RAWAL, ASSISTANT GOVERNMENT
PLEADER for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/06/2010
ORAL
ORDER
After
arguing for some time, Mr.V.M.Pancholi, learned counsel for the
petitioners, states that he may be permitted to withdraw the petition
with a view to filing an appropriate application before the
appropriate Court.
In
view of the above statement, permission to withdraw the petition, as
prayed for, is granted. The petition is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top