Gujarat High Court
Maheshkumar vs State on 13 October, 2008
Gujarat High Court Case Information System
Print
SCA/1219020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12190 of 2008
==========================================
MAHESHKUMAR
SHANTILAL JOSHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
==========================================
Appearance
:
MR BD KARIA
for Petitioner(s) : 1,
MR AMIT P PATEL, AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 13/10/2008
ORAL
ORDER
In
view of the fact that the execution proceedings have already been
initiated by the petitioner by way of Special Execution Application
No. 51/2000, Shri B.D. Karia, learned advocate appearing on behalf of
the petitioner seeks permission to withdraw the present Special Civil
Application. Permission is granted. The present Special Civil
Application stands dismissed as withdrawn accordingly.
(M.R.
SHAH, J.)
siji
Top