Gujarat High Court
Mavjibhai vs State on 5 August, 2011
Gujarat High Court Case Information System
Print
SCA/8281/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8281 of 2011
=========================================================
MAVJIBHAI
HIRABHAI DABHI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,
MR KGOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2,
MR HS MUNSHAW for Respondent(s)
: 3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 05/08/2011
ORAL
ORDER
Mr.B.M.
Mangukiya, learned advocate
appearing on behalf of the petitioner has submitted that he
does not press the present petition in view of subsequent
development.
Accordingly,
present petition is dismissed as not pressed in view of subsequent
development.
[M.R.
SHAH, J.]
rafik
Top