Gujarat High Court
Jayeshbhai vs State on 2 February, 2010
Gujarat High Court Case Information System
Print
SCA/903/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 903 of 2010
=========================================================
JAYESHBHAI
CHIMANBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
MAHESH BHAVSAR for
Petitioner(s) : 1,
MR H H PARIKH, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 02/02/2010
ORAL
ORDER
Mr.
Bhavsar, learned counsel for the petitioner seeks permission to
withdraw the petition with a view to approach before the competent
authority under the Gujarat Cooperative Societies Act read with the
rules for removal of the person concerned.
Without
expressing any opinion on merits, permission granted. Disposed of
accordingly.
[JAYANT
PATEL, J.]
jani
Top