Gujarat High Court High Court

Raghavbhai vs State on 21 April, 2010

Gujarat High Court
Raghavbhai vs State on 21 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9550/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9550 of 2006
 

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


 

RAGHAVBHAI
DANABHAI MADHAD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HJ NANAVATI for Petitioner(s) : 1, 
MR JK SHAH AGP for
Respondent(s) : 1, 
RULE SERVED for Respondent(s) : 1 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 21/04/2010 

 

 
ORAL
ORDER

The
learned counsel for the petitioner seeks permission to withdraw this
petition in view of the communication dated 14.04.2010 received from
the petitioner. Permission is granted. The petition stands disposed
of as withdrawn. Rule is discharged. Interim relief, if any, stands
vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top