Gujarat High Court High Court

Dr.Sumant vs State on 15 December, 2010

Gujarat High Court
Dr.Sumant vs State on 15 December, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15924/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15924 of 2010
 

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

 

DR.SUMANT
RATILAL SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
EE SAIYED for
Petitioner(s) : 1,MRNASIRMSAIYED for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 15/12/2010 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the petition
at this stage with a view to making appropriate request before the
competent authority. Hence, permission to withdraw the petition is
granted. The petition stands disposed of as withdrawn.

As
and when the petitioner files any application before the Court or the
competent authority, the same shall be considered by the Court or the
competent authority accordingly in accordance with law.

(K.M.THAKER,
J.)

(ila)

   

Top