Gujarat High Court High Court

Motwani vs State on 25 January, 2011

Gujarat High Court
Motwani vs State on 25 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2302/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 2302 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11401 of 2010
 

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

 

MOTWANI
REVACHAND CHELARAM - Appellant(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH DEPUTY SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAKESH R PATEL
for
Appellant 
Ms KRINA CALL ASSTT GOVERNMENT PLEADER for Respondent(s)
: 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE               MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE ANANT S. DAVE   25th January 2011
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As the
case has been remitted by the revisional authority to the original
authority taking into consideration the fact that there was a
complete manipulation in the order purported to have been passed by
the revisional authority, the Court was not inclined to interfere
with the same. Learned counsel for the petitioner sought for and is
permitted to withdraw the Appeal. Appeal & Civil Application
stand disposed of as withdrawn.

{S.J
Mukhopadhaya, CJ.}

{Anant
S. Dave, J.}

Prakash*

   

Top