Gujarat High Court
Joharakhatun vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/12266/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12266 of 2007
With
SPECIAL
CIVIL APPLICATION No. 12267 of 2007
With
SPECIAL
CIVIL APPLICATION No. 12268 of
2007
=========================================================
JOHARAKHATUN
AMADKHAN & 2 - Petitioners
Versus
STATE
OF GUJARAT & 3 - Respondents
=========================================================
Appearance
:
MR
RR VAKIL for
Petitioners : 1 - 3.
MR.
H.K. PATEL LD. AGP for Respondents : 1
none for
respondents : 2 - 4
RULE SERVED BY DS for Respondents : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 30/08/2011
ORAL
ORDER
Shri
R.R. Vakil, learned advocate appearing in all three matters for the
petitioners seeks permission to withdraw this petition with a view to
take out appropriate proceeding in accordance with law. Learned AGP
submitted that he has no objection.
Permission,
as sought for is granted. The matters are disposed of as withdrawn.
Interim relief stands vacated. Rule is discharged.
Office
is directed to keep copy of this order in each matter.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top