Gujarat High Court High Court

Ratilal vs Deputy on 21 January, 2011

Gujarat High Court
Ratilal vs Deputy on 21 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16714/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16714 of 2010
 

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

 

RATILAL
PREMJIBHAI SOLANKI - Petitioner(s)
 

Versus
 

DEPUTY
INSPECTOR GENERAL OF POLICE - VADODARA. & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MT SAIYED FOR MR MM TIRMIZI
for
Petitioner(s) : 1, 
MR MAULIK G NANAVATI, ASST.GOVERNMENT PLEADER
for Respondent(s):1-
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/01/2011  
 
ORAL ORDER

Mr.M.T.Saiyed,
learned advocate for Mr.M.M.Tirmizi, learned counsel for the
petitioner states, upon instructions, that he may be permitted to
withdraw the petition.

Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn.

(Smt.Abhilasha
Kumari,J.)

~gaurav~

   

Top