Gujarat High Court High Court

Ghanshyambhai vs Deputy on 15 March, 2011

Gujarat High Court
Ghanshyambhai vs Deputy on 15 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/992/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 992 of 2011
 

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

GHANSHYAMBHAI
H DAVE - Petitioner(s)
 

Versus
 

DEPUTY
SECRETARY - Respondent(s)
 

=====================================================
 
Appearance : 
MR
MAHENDRA K PATEL for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 15/03/2011 

 

 
 
ORAL
ORDER

Mr.Mahendra
K.Patel, learned advocate for the petitioner prays that he may be
permitted to withdraw the petition, with liberty to file a fresh
petition, with better particulars.

Permission
to withdraw the petition, is granted, with permission to file a fresh
petition, with better particulars. The petition is disposed of, as
withdrawn.

(Smt.Abhilasha Kumari,J)

arg

   

Top