Gujarat High Court
Ramtubhai vs State on 29 July, 2008
Gujarat High Court Case Information System
Print
LPA/13320/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 133 of 2007
In
SPECIAL CIVIL APPLICATION No. 13327 of 2006
With
CIVIL
APPLICATION No. 1712 of 2007
In
LETTERS PATENT APPEAL No. 133 of 2007
=========================================================
RAMTUBHAI
NAGARBHAI OD - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JV JAPEE for
Appellant(s) : 1,
MS MINI NAIR, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 29/07/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Heard
the learned advocates at length.
Mr.Japee
seeks leave to withdraw this Appeal with a view to moving the learned
Single Judge for early hearing of the writ petition.
Leave
is granted. Appeal is disposed of as withdrawn. Civil Application
stands disposed of.
(Sharad
D.Dave, J.) (Ms.R.M.Doshit, J.)
/moin
Top