Gujarat High Court High Court

Maniben vs State on 5 August, 2008

Gujarat High Court
Maniben vs State on 5 August, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/101820/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1018 of 2008
 

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

 

MANIBEN
WD/O KANTILAL DHULAJI THAKORE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BHARAT T RAO for
Petitioner(s) : 1, 
MR JK SHAH, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
NOTICE SERVED
for Respondent(s) : 2 - 3. 
MR AMAR N BHATT for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 05/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Shri Bharat T. Rao for the petitioner seeks unconditional
leave to withdraw the petition.

Rather
reluctantly, I grant such permission. It may however, be noted that
there are large number of incorrect and misleading statements in the
petition. The petitioner has herself fought several civil
litigations against the newly added respondent No.4, but not stated
anything about such litigations and results thereof. Only through
affidavit in reply filed by respondent No.4, the Court came to know
about it. Initially in fact, the petition was filed without joining
respondent No.4 as a party. Presumably, when the Court inquired
about it, the petitioner seems to have joined respondent No.4 in
this petition.

I
would have perhaps gone deeper into the question as to who is
responsible for such conduct. Only because the petition is being
withdrawn unconditionally, I refrain from inquiring further into
this issue. Learned advocate for the petitioner should note that
such recurrence in future would certainly invite a further scrutiny
at my hands.

The
petition is dismissed as withdrawn.

(Akil
Kureshi,J.)

(raghu)

   

Top