Gujarat High Court High Court

Mayabhai vs State on 13 November, 2008

Gujarat High Court
Mayabhai vs State on 13 November, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1194220/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11942 of 2008
 

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


 

MAYABHAI
VALABHAI KHASIYA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR MB
PARIKH for Petitioner(s) : 1, 
MR HEMANT
MAKWANA ASST. GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 13/11/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to file Civil Application in pending Letters
Patent Appeal with regard to the same subject matter.

Permission
granted. Matter stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top