Gujarat High Court
Ganshyambhai vs State on 11 May, 2010
Gujarat High Court Case Information System
Print
SCA/4481/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4481 of
2010
=========================================================
GANSHYAMBHAI
SHANKARBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MTM HAKIM for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
MR. HIMANSHU
K. PATEL, LEARNED ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 11/05/2010
ORAL
ORDER
Mr.
MTM Hakim, learned advocate for the petitioner states that he may be
permitted to withdraw the petition, with liberty to file a fresh
one, on the same cause of action.
In
view of the above statement being made by the learned advocate for
the petitioner, permission to withdraw the petition, with liberty, as
prayed for above, is granted. The petition is disposed of, as
withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top