Gujarat High Court
Maheshbhai vs Unknown on 23 April, 2010
Gujarat High Court Case Information System
Print
MCA/908/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 908 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11851 of 2003
======================================
MAHESHBHAI
S VADHVANI, R/O 3, PARASNAGAR, SWAMI SHANTIPRAKAS - Applicant
Versus
STATE
OF GUJARAT & 1 - Opponents
======================================
Appearance :
MR
ASHISH B DESAI for the Applicant.
MR NEERAJ SONI, AGP for
Opponent(s) : 1,
NOTICE SERVED BY DS for Opponent(s) : 1 -
2.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/04/2010
ORAL
ORDER
1. Mr.Ashish
Desai, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application as the present
application was filed through power of attorney, whose power is
withdrawn by the original owner applicant.
2. Under
the circumstances, the present application is dismissed as withdrawn,
without expressing anything on merits. Notice is discharged.
[M.R.SHAH,J]
*dipti
Top