Gujarat High Court
Harisiddh vs State on 17 September, 2010
Gujarat High Court Case Information System
Print
SCA/6475/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6475 of 1986
=========================================
HARISIDDH
SPECIFIC FAMILY TRUST & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 4.
MS MAITHILI MEHTA, ASSTT. GOVERNMENT
PLEADER for Respondent(s) : 1,
MR BP TANNA for Respondent(s) :
2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 17/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Mr.Joshi,
learned advocate appearing for M/s Trivedi & Gupta, learned
advocates for the petitioners, on instructions, seeks permission to
withdraw this petition.
Permission,
as prayed for, is granted. The petition is, accordingly, disposed
of as withdrawn. Rule discharged. Interim relief, if any, stands
vacated.
[K.A.PUJ,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top