Gujarat High Court
Laljibhai vs State on 14 May, 2010
Gujarat High Court Case Information System
Print
SCA/23570/2005 1/ 1 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23570 of 2005
For
Approval and Signature:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
=========================================================
LALJIBHAI
TULSIBHAI PATEL & 1 - Petitioner(s)
Versus
STATE
OF GJARAT THR' SECRETARY & 13 - Respondent(s)
=========================================================
Appearance
:
Mr.
NIRAD BUCH for NANAVATY ADVOCATES
for
Petitioners
Mr PRANAV TRIVEDI AGP for Respondent(s) : 1 -
3.
NOTICE SERVED BY DS for Respondent(s) : 1,4 - 5.
MR MRUGEN K
PUROHIT for Respondent(s) : 4,
MR RS SANJANWALA for Respondent(s)
: 5,
MR MI MERCHANT for Respondent(s) : 6 -
14.
=========================================================
CORAM
:-
HONOURABLE
MS. JUSTICE R.M. DOSHIT 14th May 2010
ORAL
ORDER
Learned advocate Mr. Nirad Buch appears for the petitioners. He seeks
leave to withdraw this petition.
Leave is granted. Petition is disposed of as withdrawn. Rule is
discharged. Interim
relief, if any, stands vacated.
{Ms.
R.M Doshit, J.}
Prakash*
Top