Gujarat High Court
Kantibhai vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
WPPIL/62/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
WRIT
PETITION (PIL) No. 62 of 2011
=========================================================
KANTIBHAI
VITHALDAS PATEL & 9 - PETITIONER
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 2 - RESPONDENT
=========================================================
Appearance
:
M/S
THAKKAR ASSOC. for
PETITIONER : 1 - 10.
GOVERNMENT PLEADER for RESPONDENT : 1,
None
for RESPONDENT : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 20/06/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
This
Public Interest Litigation has not been notified in accordance with
the Public Interest Litigation Rules, 2010.
We
allow the petitioner to withdraw this Application and to file fresh
Public Interest Litigation in accordance with the Rules.
This
Application stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top