Gujarat High Court Case Information System
Print
SCA/6038/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6038 of 2008
=========================================================
KANAKSINH
NOGHUBHA JADEJA & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Petitioner(s) : 1
- 4.
MR JASWANT K SHAH, AGP for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/07/2008
ORAL
ORDER
Mr.Bharat
T.Rao, learned counsel for the petitioners, states that since the
Director of Agricultural Marketing and Rural Finance has issued
notice to the petitioners and the petitioners have already appeared
before him pursuant to the said notice and proceedings are going on,
he may be permitted to withdraw the petition with liberty to raise
the legal contentions available to him before the Director of
Agricultural Marketing and Rural Finance.
In
view of the above statement, the permission to withdraw the petition
is granted. The petition is disposed of as withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top