Gujarat High Court High Court

Narendra vs State on 11 February, 2010

Gujarat High Court
Narendra vs State on 11 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10417/2009	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10417 of 2009
 

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


 

NARENDRA
AMBALAL RAVAT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA and MS BELA A PRAJAPATI for the Petitioner. 
Mr.
A.J.Desai, Assistant GOVERNMENT PLEADER for Respondent no. 1.  
MR
DG CHAUHAN for Respondent(s) : 2 - 3. 
None for Respondent(s) :
4, 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 11/02/2010 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As
Public Interest Litigation in respect of service matter is not
maintainable, counsel for the petitioner sought for and permitted to
withdraw the writ petition to enable the petitioner to move before
authority bringing notice to it, illegality if any, caused in
issuing the order.

2. Writ
petition is dismissed as withdrawn. Notice is discharged.

(S.J.Mukhopadhaya,C.J.)

(Anant S.Dave.,J)

***vcdarji

   

Top