Gujarat High Court High Court

Gordhanbai vs State on 3 May, 2011

Gujarat High Court
Gordhanbai vs State on 3 May, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/789/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 789 of 1998
 

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


 

SAVITABEN
WD/O
 

GORDHANBAI
SHANABHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=======================================================
Appearance : 
MR
AJ PATEL for Petitioner(s) : 1 - 2. 
MR HK PATEL AGP for
Respondent(s) : 1 -
2. 
======================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 03/05/2011
 

ORAL
ORDER

Learned
counsel, Mr.J.M. Patel on behalf of learned counsel, Mr.A.J. Patel
places on record a letter dated 07.03.2011 received from the heirs of
the petitioners, wherein she has stated that she does not desire to
proceed further with the matter.

In
view of the above, learned counsel for the petitioners seeks
permission to withdraw this petition. Permission is granted. This
petition stands disposed of as withdrawn. Rule is discharged.

(RAJESH
H.SHUKLA, J.)

/patil

   

Top