Gujarat High Court
Patel vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
SCA/2917/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2917 of 2011
=========================================================
PATEL
KAMINIBEN R & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SIDDHARTH H DAVE for
Petitioner(s) : 1 - 2.
MR MAULIK G NANAVATI, ASST.GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/06/2011
ORAL ORDER
Mr.Siddharth
H. Dave, learned counsel for the petitioners states that the contract
of the petitioners has since been renewed, however, certain
grievances voiced by the petitioners in the present petition have
still not been redressed. He, therefore, prays for permission to
withdraw the petition, with liberty to file a fresh petition.
Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top