Gujarat High Court
Rajesh vs State on 15 June, 2010
Gujarat High Court Case Information System
Print
SCA/6651/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6651 of 2010
=========================================================
RAJESH
DEVJIBHAI VIRANGAMA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
MR SD SUTHAR AGP for MR NK MAJMUDAR for Petitioner(s) : 1,
MR JK
SHAH AGP for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 15/06/2010
ORAL
ORDER
Mr.
Suthar, learned counsel for the petitioner seeks permission to
withdraw this petition with a liberty to make a representation on
the subject matter before the concerned authority. Permission as
prayed for is granted. The petition stands disposed of as withdrawn.
It is, however, observed that if any such representation is made by
the petitioner, the same will be decided by the concerned authority
in accordance with law.
[K.S.
JHAVERI, J.]
/phalguni/
Top