Gujarat High Court High Court

Ranchhodbhai vs State on 12 October, 2010

Gujarat High Court
Ranchhodbhai vs State on 12 October, 2010
Author: D.H.Waghela,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13344/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13344 of 2010
 

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

 

RANCHHODBHAI
MAGANBHAI PATEL HEIR OF DECD. MAGANBHAI KARSAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PR THAKKAR for
Petitioner(s) : 1, 
MS TRUSHA K PATEL, ASSISTANT GOVERNMENT PLEADER
for Respondent: 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 12/10/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel for the petitioner sought permission to withdraw the petition
with a view to filing Miscellaneous Civil Application to revive
Special Civil Application No.12423 of 2008 disposed by order dated
13.11.2008.

Permission
being granted to withdraw the petition, without expressing any
opinion about the course proposed to be adopted by the petitioner,
the petition is disposed as withdrawn.

(D.H.Waghela,
J.)

(Smt.Abhilasha Kumari, J.)

(sunil)

   

Top