Gujarat High Court High Court

Hansaben vs State on 9 March, 2010

Gujarat High Court
Hansaben vs State on 9 March, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3062/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3062 of 2010
 

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

 

HANSABEN
WD/O RAMESHCHANDRA MANILAL SONI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UMANG K CHOKSI for
Petitioner(s) : 1, 
MR NIKUNT RAVAL, AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 09/03/2010 

 

 
ORAL
ORDER

1. Mr.Umang
K. Choksi, learned advocate appearing for the petitioner, seeks to
withdraw this petition with a liberty to approach the concerned
authority-respondent No.2.

2. Permission,
as prayed for, is granted. This petition is, accordingly, disposed of
as withdrawn.

3. It
is made clear that this Court has not entered into merits of the
matter and if the petitioner approaches the respondent authority, by
way of any appeal or application, the same shall be decided on merits
by the concerned authority.

(K.A.Puj,J.)

rakesh/

   

Top