Gujarat High Court Case Information System
Print
SCA/726/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 726 of 2011
=========================================
RAMILABEN
MUKESHBHAI DESAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
DIPEN A DESAI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2,
MR TUSHAR CHAUDHARY for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 04/02/2011
ORAL
ORDER
Earlier
on 01st February 2011 the present petition was listed
before this Court and on that date, learned counsel for the parties
were absent, hence, the matter was adjourned to 10th
February 2011.
Today,
at the request of Mr.Dipen Desai, learned counsel for the
petitioner, papers are called for and the matter is notified today
by preponing the date.
Mr.Desai,
learned counsel for the petitioner, seeks permission to withdraw the
present petition with liberty to file a fresh petition.
Permission
as prayed for is granted. Present petition stands disposed of as
withdrawn with liberty to file a fresh petition.
(Z.
K. Saiyed, J)
Anup
Top