Gujarat High Court High Court

Kotwal vs State on 28 July, 2010

Gujarat High Court
Kotwal vs State on 28 July, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8462/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8462 of 2010
 

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


 

KOTWAL
LAXMANBHAI SUKAJI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
Sanjay Joshi with Mr. V D PARGHI
for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 28/07/2010 

 

 
 


 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel, Mr. Sanjay Joshi appearing with Mr. V.D.Parghi
sought permission, on instructions, to withdraw the petition with a
view to taking recourse to the alternative remedy. Permission being
granted, petition is disposed as withdrawn.

[D.H.WAGHELA,
J.]

[BANKIM.N.MEHTA,
J.]

JYOTI

   

Top