Gujarat High Court
Nama vs State on 22 February, 2010
Gujarat High Court Case Information System
Print
CA/5154/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 5154 of 2007
=================================================
NAMA
ADS, PROPRIETOR BHARATBHAI P. KOTHARI - Petitioner(s)
Versus
STATE
OF GUJARAT SECRETARY & 1 - Respondent(s)
=================================================
Appearance :
MR
AJAY S JAGIRDAR for Petitioner(s) : 1,
MS TRUSHA PATEL for
Respondent(s) : 1,
MR RR MARSHALL for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioner states that the matter having become
infructuous, he be permitted to withdraw the Misc. Civil Application
(Stamp) No. 164 of 2007 in Letters Patent Appeal No. 786 of 2006.
The Misc. Civil Application be accordingly registered and be treated
to be dismissed as withdrawn. This Civil Application also stands
withdrawn.
[S.J.
MUKHOPADHAYA, CJ.]
[ANANT
S. DAVE, J.]
sundar/-
Top