Gujarat High Court
Prafulkumar vs State on 23 September, 2010
Gujarat High Court Case Information System
Print
SCA/5130/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5130 of 2010
=========================================================
PRAFULKUMAR
AMRUTLAL PARMAR SINCE DECD. THROUGH HEIRS - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
KV SHELAT for
Petitioner(s) : 1,
MR NIKUNT RAVAL AGP for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 - 3.
MR RK MISHRA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/09/2010
ORAL
ORDER
After
arguing the matter, learned counsel for the petitioner seeks
permission to withdraw the petition with a liberty to make a
representation before the competent authority. Permission as prayed
for is granted. The petition stands disposed of as withdrawn with a
liberty to the petitioner as aforesaid.
[K.
S. JHAVERI, J.]
Pravin/*
Top