Gujarat High Court
Patel vs State on 24 January, 2011
Gujarat High Court Case Information System
Print
SCA/16920/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16920 of 2010
=========================================================
PATEL
RADHABEN WD/O CHANDRAKANT ABJIBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SHAILESH C SHARMA for
Petitioner(s) : 1,
MR HK PATEL, AGP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 - 3.
MR DIPAK JOSHI for MR
DIPAK R DAVE for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/01/2011
ORAL
ORDER
Heard learned Advocate
Mr.Shrama for the petitioner, learned Advocate Mr.Dipak Joshi for
learned Advocate Mr.Dipak R.Dave for respondent No.3 and learned AGP
Mr.H.K.Patel for respondent Nos.1 and 2.
After the matter is
heard for some time, learned Advocate for the petitioner seeks
permission to withdraw this petition with a view to pursue remedy
available to him under the law. Permission is granted. The petition
is disposed of as withdrawn. Notice is discharged. Ad interim
relief granted by this Court on 30.12.2010 is vacated. No costs.
(Ravi
R.Tripathi, J.)
*Shitole
Top