Gujarat High Court High Court

Govindbhai vs State on 4 February, 2011

Gujarat High Court
Govindbhai vs State on 4 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11090/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11090 of 2010
 

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

 

GOVINDBHAI
AMBARAM PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARTHIV A BHATT for
Petitioner(s) : 1, 
MS MANISHA NARSINGHANI, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/02/2011 

 

ORAL
ORDER

Learned
advocate for the petitioner, Mr.P.A.Bhatt, seeks permission to
withdraw this petition with a liberty to file a fresh application
before the competent authority. Permission is granted as prayed for.
This petition stands disposed of as withdrawn. Liberty to approach
before the competent authority by filing a fresh application. Notice
is discharged.

(M.D.SHAH,J.)

radhan

   

Top