Gujarat High Court High Court

Nishant vs State on 8 April, 2011

Gujarat High Court
Nishant vs State on 8 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1092/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1092 of 2011
 

In


 

MISC.CIVIL
APPLICATION No. 3666 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 10871 of 2009
 

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


 

NISHANT
SHOPS AND CO OPERATIVEHOUSING SOCIEITES LTD - Petitioner
 

Versus
 

STATE
OF GUJARAT & 6 - Respondents
 

======================================
Appearance
: 
MR
BD KARIA for the Petitioner. 
MR PRANAV DAVE, AGP for Respondent(s)
: 1, 
HL PATEL ADVOCATES for Respondent(s) : 2 - 5. 
MR ADIL R
MIRZA for Respondent(s) : 6, 
None for Respondent(s) : 7, 
MR
MEHUL S SHAH for Respondent(s) : 7.2.1,7.2.2  
MR SURESH M SHAH for
Respondent(s) : 7.2.1,7.2.2  
======================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 08/04/2011 

 

ORAL
ORDER

Mr.Bhargav
Karia, learned advocate appearing on behalf of the applicant seeks
permission to withdraw the present application with a view to file a
fresh Civil Application. Permission as prayed for is granted. The
present application is dismissed as withdrawn with above liberty.
Rule is discharged. No costs.

[M.R.SHAH,J]

*dipti

   

Top