Gujarat High Court High Court

Maganbhai vs State on 28 June, 2010

Gujarat High Court
Maganbhai vs State on 28 June, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/966/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 966 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 4908 of 2010
 

With


 

CIVIL
APPLICATION No. 4401 of 2010
 

 


 

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


 

MAGANBHAI
BALUBHAI PATEL - Appellant
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent
 

=================================================
 
Appearance : 
MR
PUSHPADATTA VYAS for Appellant: 

 

MR.
NJ SHAH, LD. AGP for Respondent: 1, 
NOTICE SERVED for Respondents
: 2, 6, 
MR ARPIT A KAPADIA for Respondent : 3, 
MR NK MAJMUDAR
for Respondent : 4, 
MR MK VAKHARIA for Respondent :
5, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 28/06/2010 

 

 
 


 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

Heard
learned advocate for the appellant. It is submitted by learned
advocate that the appellant wants to withdraw the Letters Patent
Appeal to move the State Government by way of representation. In
view of the aforesaid statement by learned advocate for the
appellant, the appeal stands dismissed as withdrawn. Notice
discharged. Appellant may make representation to the State
Government.

In
view of dismissal of the appeal, civil application will not survive
and is rejected.

[
BHAGWATI PRASAD, J ]

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top