Gujarat High Court Case Information System
Print
SCA/8518/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8518 of 2010
=========================================
NAMLABHAI
CHHICHHLABHAI RATHVA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
PM THAKKAR FOR M/S THAKKAR ASSOC.
for Petitioner(s) : 1,
MR
LB DABHI, LD. ASST. GOVERNMENT PLEADER for Respondent(s) : 1,2,3
MR
M.IQBALASHAIKH for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 26/10/2010
ORAL
ORDER
Mr.P.M.
Thakkar, learned senior counsel for M/s.Thakkar Associates
representing the petitioner, upon instructions states that the
detention order in this case is revoked and therefore, the cause for
which the petition was filed, now no longer survives and therefore,
seeks permission to withdraw the present petition.
Mr.L.B.
Dabhi, learned Assistant Government Pleader representing respondent
Nos.1 to 3 and Mr.M.I. Shaikh, learned advocate representing the
respondent No.4, have no objection if the request as prayed for is
granted.
Accordingly,
the petition stands disposed of as withdrawn having become
infructuous. Rule is discharged.
(J.
C. Upadhyaya, J)
Anup
Top