Gujarat High Court High Court

Madhuben vs State on 17 July, 2008

Gujarat High Court
Madhuben vs State on 17 July, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/2164/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2164 of 2008
 

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

MADHUBEN
S. PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

========================================== 
Appearance
: 
MR SHALIN N
MEHTA for Petitioner(s) : 1, 
MS SANGITA
VISHEN, AGP for Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 3. 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/07/2008 

 

 
ORAL
ORDER

Shri
Shalin Mehta, learned advocate appearing for the petitioner seeks
permission to withdraw this petition at this stage to which learned
AGP Ms. Vishen appearing for the respondents has reservation and
apprehends that the permission to grant withdrawal at this stage may
result into multiplicity of litigation.

2. However,
the fact remains that permission for withdrawal of petition cannot be
refused at this stage. Hence, permission granted. The matter stands
disposed of as withdrawn. Notice discharged.

(
Anant S. Dave, J. )

hki

   

Top