Gujarat High Court
Laljibhai vs State on 21 October, 2011
Gujarat High Court Case Information System Print SCA/16045/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 16045 of 2011 ================================================= LALJIBHAI BHOLABHAI PATEL - Petitioner Versus STATE OF GUJARAT THRO SECRETARY & 1 - Respondents ================================================= Appearance : MR HARDIK A DAVE for Petitioner: MR. H.K. PATEL, LD. AGP for Respondent : 1, None for Respondent : 2, ================================================= CORAM : HONOURABLE MR.JUSTICE S.R.BRAHMBHATT Date : 21/10/2011 ORAL ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to take out appropriate remedy by way of
representation to the concerned authority. Permission as sought for
is grated. Petition is disposed of as withdrawn. No costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top