Gujarat High Court Case Information System
Print
LPA/119/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 119 of 2010
In
SPECIAL CIVIL APPLICATION No. 6661 of 2009
With
CIVIL
APPLICATION No. 484 of 2010
In
LETTERS PATENT APPEAL No. 119 of 2010
=============================================
MOIN
ALI MUSABHAI MAKRANI & 3 - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MR
MA KHARADI for Appellant(s) : 1 - 4.
MS TRUSHA PATEL 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 ANANT S. DAVE
Date
: 22/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
If
the petitioner has also sought certain relief with regard to Entry
No.625 and that prayer has not be answered by the learned Single
Judge, instead of Letters Patent Appeal, they could have preferred
review application. Learned counsel for the appellants prays for and
is permitted to withdraw the Letters Patent Appeal with Civil
Application to enable him to invoke remedy of review application.
The
Letters Patent Appeal and Civil Application are, accordingly,
dismissed as withdrawn.
(S.
J. MUKHOPADHAYA, C.J. )
(ANANT
S. DAVE, J. )
kailash
Top