Gujarat High Court
Mohammadhanif vs State on 27 April, 2010
Gujarat High Court Case Information System
Print
SCA/4355/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4355 of 2010
=====================================================
MOHAMMADHANIF
ABDULREHMAN AIBANI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH COLLECTOR & 1 - Respondent(s)
=====================================================
Appearance :
MR
GM AMIN for Petitioner(s) : 1,
Mr.Janak Rawal,learned Assistant
Government Pleader for State of
Gujarat.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 27/04/2010
ORAL
ORDER
Mr.G.M.Amin,learned
advocate for the petitioner states that the petition has become
infructuous as the Special Secretary-Respondent No.2 has now passed
order dated 9-4-2010 whereby the interim stay upto 7-6-2010 has been
granted. He, therefore, prays that he should be permitted to
withdraw the petition.
On
the above statement being made by the learned counsel for the
petitioner, permission to withdraw the petition is granted. The
petition is disposed of,as withdrawn.
(Smt.Abhilasha Kumari,J)
arg
Top