Gujarat High Court High Court

Mr vs Chief on 5 March, 2010

Gujarat High Court
Mr vs Chief on 5 March, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11351/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11351 of 1994
 

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

 

MR
MINA - Petitioner(s)
 

Versus
 

CHIEF
SECURITY COMMISSIONER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK MISHRA for
Petitioner(s) : 1, 
for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 05/03/2010 

 

 
 
ORAL
ORDER

Learned
advocate Shri Dixit for learned advocate Shri Mishra stated upon
telephonic instructions that cause does not survive. He seeks
permission to withdraw the petition.

Permission
is granted. Disposed of as withdrawn. Rule is discharged.

(Akil
Kureshi,J.)

(raghu)

   

Top