Gujarat High Court
Remaben vs State on 18 March, 2010
Gujarat High Court Case Information System
Print
SCA/3848/1992 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3848 of 1992
=========================================================
REMABEN
JANI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
BP TANNA for
Petitioner(s) : 1 - 2.
MS KRINA CALLA AGP for Respondent(s) :
1,
MR SUNIL K SHAH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 18/03/2010
ORAL
ORDER
The
learned counsel for the petitioner states that in view of the
communication dated 28.02.2010, he seeks permission to withdraw this
petition. Permission is granted. The petition stands disposed of as
withdrawn. Rule is discharged. Interim relief, if any, stands
vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top