Gujarat High Court
Rameshbhai vs State on 28 February, 2011
Gujarat High Court Case Information System
Print
SCA/2276/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2276 of 2011
=========================================================
RAMESHBHAI
MAGANBHAI ROT - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1,
MR LB DABHI, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/02/2011
ORAL
ORDER
Ms.Megha
Jani, learned counsel for the petitioner states, upon instructions,
that she may be permitted to withdraw the petition, with liberty to
avail of the alternative remedy.
Permission
to withdraw the petition, is granted.
The
petition is disposed of, as withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top