Gujarat High Court
Jaisinhbahadursinh vs State on 2 December, 2010
Gujarat High Court Case Information System
Print
SCA/9501/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9501 of 2010
=========================================================
JAISINHBAHADURSINH
R RAJPUT - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRABHAKAR UPADYAY for
Petitioner(s) : 1,
MS. MOXA THAKKAR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 02/12/2010
ORAL
ORDER
Mr.
Prabhakar Upadhyay, learned advocate for the petitioner states that
as the medical reimbursement, as prayed for in the petition, has been
granted to the petitioner and his grievances no longer survive, he
may be permitted to withdraw the petition.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn. Rule is discharged.
(Smt. Abhilasha Kumari, J.)
Safir*
Top