Gujarat High Court High Court

Laxmiben vs State on 8 July, 2010

Gujarat High Court
Laxmiben vs State on 8 July, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3621/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3621 of 2010
 

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


 

LAXMIBEN
KAMLESHBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SHITAL R PATEL for
Petitioner(s) : 1, 
MR PRANAV DAVE, AGP for Respondent(s) : 1 -
2 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 08/07/2010 

 

 
 
ORAL
ORDER

Having
realised that the prayer of the petitioner to determine the premium
considering the market price existing as on 04/12/2006 cannot be
granted in view of the subsequent Government Resolution dated
04/07/2008 (inasmuch as admittedly there was no determination of
amount of premium prior to 04/07/2008), Shri Shital Patel, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present petition with a liberty to file a fresh
petition. Without, expressing anything on merits with respect to
such a petition, the present petition is dismissed as withdrawn.

(M.R.

SHAH, J.)

siji

   

Top