Gujarat High Court High Court

Patel vs Talati on 13 April, 2011

Gujarat High Court
Patel vs Talati on 13 April, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4512/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4512 of 2011
 

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

 

PATEL
SOMABHAI AMBALAL - Petitioner(s)
 

Versus
 

TALATI
CUM MANTRI & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JK PARMAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
MR JANAK
RAVAL AGP for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 13/04/2011 

 

ORAL
ORDER

Mr.Parmar,
learned advocate for the petitioner, seeks permission to withdraw the
petition, at this stage, with a view to filing fresh and appropriate
petition self purpose.

Permission,
as prayed for, is granted. The petition is disposed of.

(K.M.

Thaker, J.)

rakesh/

   

Top