Gujarat High Court High Court

Hirabhai vs State on 30 March, 2011

Gujarat High Court
Hirabhai vs State on 30 March, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2908/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2908 of 2011
 

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


 

HIRABHAI
BHURABHAI TEJANI & 2 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH PRINCIPAL SECRETARY & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
KK TRIVEDI for
Petitioner(s) : 1 - 3. 
MR PRANAV DAVE, AGP for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 30/03/2011 

 

 
 
ORAL
ORDER

Shri
K.K. Trivedi, learned advocate appearing on behalf of the petitioners
seeks permission to withdraw the present petition with a liberty to
file a fresh petition with proper prayer and pleadings. Permission
is accordingly granted. The present petition is dismissed as
withdrawn with the above liberty. As and when such a petition is
filed the same may be considered in accordance with law on its own
merits.

(M.R.

SHAH, J.)

siji

   

Top