Gujarat High Court
Manuben vs State on 25 March, 2010
Gujarat High Court Case Information System
Print
LPA/2144/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2144 of 2009
In
CIVIL
APPLICATION No. 6120 of 2009
In
SPECIAL CIVIL APPLICATION No. 6064 of 2000
=============================================
MANUBEN
DHIRAJSINH - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MR
MA KHARADI for Appellant(s) : 1, 1.2.1,1.2.2
MS MANISHA
NARSINGHANI ASST GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 25/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the appellant has sought for and permitted to withdraw
the appeal without any leave.
Dismissed
as withdrawn.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top