Gujarat High Court
Kiranbhai vs Superintendent on 29 July, 2011
Gujarat High Court Case Information System
Print
SCA/9601/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9601 of 2011
=========================================================
KIRANBHAI
BHUPATBHAI VADODARIYA - Petitioner(s)
Versus
SUPERINTENDENT
OF STAMPS & INSPECTOR GENERAL OF REGISTRATION & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
BHARAT JANI for
Petitioner(s) : 1,
MS SANGEETA VISHEN, ASSTT.GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 29/07/2011
ORAL
ORDER
After
arguing for some time, Mr.Bharat Jani, learned advocate for the
petitioner, prays that he may be permitted to withdraw the petition.
Permission
to withdraw the petition is granted. The petition is disposed of as
withdrawn.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top