Gujarat High Court High Court

Maheshbhai vs State on 5 September, 2008

Gujarat High Court
Maheshbhai vs State on 5 September, 2008
Bench: Mr. K.S.Radhakrishnan Shah, Mohit S. Shah
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

LPA/634/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 634 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8653 of 2008
 

With


 

CIVIL
APPLICATION No. 7285 of 2008
 

In
LETTERS PATENT APPEAL No. 634 of 2008
 

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


 

MAHESHBHAI
DAHYABHAI PATEL - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=============================================
 
Appearance
: 
MR TUSHAR MEHTA for
Appellant(s) : 1, 
MR KT DAVE ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
DS AFF.NOT FILED (R) for Respondent(s) : 2,
4, 
NANAVATI ASSOCIATES for Respondent(s) :
3, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

Date
: 05/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

The
learned counsel for the respondent No.3 seeks leave to place on
record the letter addressed by the appellant to his Counsel and the
affidavit filed by the appellant for withdrawal of this Letters
Patent Appeal as well as Civil Application.

Leave
granted.

On
the basis of affidavit, Appeal as well as Civil Application are
allowed to be withdrawn.

Appeal
and Civil Application stand disposed of as withdrawn. Notice stands
discharged.

(K.S.

RADHAKRISHNAN, C.J.)

(M.S.

SHAH, J.)

kailash