Gujarat High Court
Hanif vs State on 19 September, 2008
Gujarat High Court Case Information System
Print
SCA/11702/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11702 of 2008
=========================================================
HANIF
ADAMBHAI MOJNIDAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Petitioner(s) : 1,
MR HH PARIKH, AGP for Respondent(s) : 1 -
2.
None for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/09/2008
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw the petition
with a view to approach the Tribunal of further relief. Permission
as sought for is granted. Present petition is disposed of as
withdrawn.
(K.S.JHAVERI,
J.)
(ila)
Top