Gujarat High Court High Court

Kashiben vs State on 4 July, 2011

Gujarat High Court
Kashiben vs State on 4 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7401/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7401 of 2011
 

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


 

KASHIBEN
RAMANBHAI PATEL & 3 - Petitioners
 

Versus
 

STATE
OF GUJARAT THROUGH SPECIAL SECRETARY (APPEALS) & 7 - Respondents
 

=================================================
 
Appearance : 
MR
ZUBIN F BHARDA for Petitioners : 1 - 4. 
MS. V.S. PATHAK, LD. AGP
for Respondent : 1, 
None for Respondents : 2 -
8. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 04/07/2011 

 

 
 
ORAL
ORDER

Shri
Zubin Bharda, learned advocate appearing for the petitioners seeks
permission to withdraw the petition, and submits that, the
petitioners may not be construed to have withdrawn this petition
after making submissions on merits. Orders accordingly. Petition is
disposed of as having been withdrawn. No cost.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top