Gujarat High Court High Court

Harsiddh vs State on 4 September, 2008

Gujarat High Court
Harsiddh vs State on 4 September, 2008
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10519/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10519 of 2008
 

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

HARSIDDH
ENTERPRISES - Petitioner
 

Versus
 

STATE
OF GUJARAT & 4 - Respondents
 

====================================== 
Appearance
: 
MR BD KARIA for Petitioner. 
MR
DIPEN DESAI, AGP for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 04/09/2008 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Mr.

B. D. Karia, learned advocate appearing for the petitioner seeks
permission to withdraw this petition as the petitioner has already
filed an appeal against the Provisional Best Judgment Assessment
framed by the respondent on 28.07.2008.

Mr.

Dipen Desai, learned Assistant Government Pleader appearing for the
respondents has submitted that pursuant to the interim order passed
by this Court on 22.08.2008, attachment was removed and Truck No.
GJ-07-GA-2455 with goods therein were already released. He has,
therefore, submitted that if the provisional order is confirmed in
appeal, the petitioner may be directed to furnish the security that
may be demanded by the respondents.

When
the petition is sought to be withdrawn, there is no question of
issuance of any direction. It is, however, clarified that it is
open for the respondents to take appropriate action in accordance
with law.

Subject
to the aforesaid direction and observation, this petition is
accordingly disposed of as having been withdrawn. Notice
discharged.

				  Sd/-			   Sd/-
 

			  [K. A. PUJ, J.]		[R.
H. SHUKLA, J.]
 

 


 

 


 

 


 

 


 
	 

Savariya   
	

 

 



    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top