Gujarat High Court High Court

Jayantiji vs State on 12 August, 2010

Gujarat High Court
Jayantiji vs State on 12 August, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4186/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4186 of 2010
 

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

 

JAYANTIJI
CHHAGAJI THAKORE & 8 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VASANT S SHAH for
Petitioner(s) : 1 - 9. 
MR NIRAJ SONI ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 - 3, 3.2.1,
3.2.2,3.2.3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 12/08/2010 

 

 
 
ORAL
ORDER

Mr.Vasant
Shah, learned advocate appearing on behalf of the petitioners
seeks permission to withdraw the present petition as the petitioners
propose to approach the appropriate authority.

Permission
as prayed for is granted. Present petition is dismissed as withdrawn
without expressing any opinion on merits with respect to
entertainability and/or maintainability of such application before
the appropriate authority that too at the instance of the
petitioners.

With
these present petition is dismissed as withdrawn.

[M.R.

SHAH, J.]

rafik

   

Top