Gujarat High Court High Court

P.N vs State on 17 November, 2008

Gujarat High Court
P.N vs State on 17 November, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/355820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3558 of 2008
 

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

P.N.
BAVISHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

============================================= 
Appearance
: 
MR
IS SUPEHIA for Petitioner(s) : 1, 
MS SANDHYA NATANI AGP for
Respondent(s) : 1, 
MR JB PARDIWALA for Respondent(s) :
2, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 17/11/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

This
petition was filed for a direction to the respondents to decide the
petitioner’s representations on the subject matter of the petition.

Since
the petitioner’s representations are decided, the learned advocate
for the petitioner seeks leave to withdraw the petition with liberty
to file a substantive petition to challenge the adverse decision on
the representations.

Leave
as prayed for is granted.

The
petition stands disposed of as withdrawn with liberty as prayed for.

(M.S.

SHAH, J.)

(HARSHA
DEVANI, J.)

zgs/-

   

Top