Gujarat High Court Case Information System
Print
SCA/7557/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7557 of 2011
=========================================================
SAIFUDDIN
ABBASBHAI LANEWALA & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT, BE SERVED THRU. THE SECRETARY, & 7 - Respondent(s)
=========================================================
Appearance
:
MR
KV SHELAT for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
DS AFF.NOT FILED (N) for Respondent(s) : 1,
NOTICE SERVED BY
DS for Respondent(s) : 2 - 4, 4.2.2, 4.2.3, 4.2.4, 4.2.5, 4.2.6,
4.2.7, 4.2.8,4.2.9 - 8.
None for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 11/11/2011
ORAL
ORDER
Learned
advocate Mr. KV Shelat states that pursuant to the order passed by
this Court on 22/6/2011, the Trial Court has framed additional issue
No. 4 (A) and thereby the impugned order has been set aside and
application exh 345 has been allowed. Therefore, this petition does
not survive. Hence, he seeks permission to withdraw the same.
In
view of above, as the Trial Court has framed the issue as requested
by the petitioners, grievance of the petitioners has been redressed.
Therefore, permission to withdraw the petition is granted.
Accordingly,
petition stands disposed of as withdrawn. Notice discharged.
(BANKIM
N. MEHTA, J)
asma
Top