Gujarat High Court
Special Civil Application No. … vs Government Pleader For on 2 August, 2011
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 6872 of 2001
with
SPECIAL CIVIL APPLICATION No 7385 of 2001
--------------------------------------------------------------
MEHTA HINABEN DEVENDRABHAI
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 6872 of 2001
NANAVATY ADVOCATES for Petitioners No. 1-9
GOVERNMENT PLEADER for Respondents No. 1-2
RULE SERVED BY DS for Respondents No. 1-2
MS SEJAL K MANDAVIA for Respondents No. 3-4
2. Special Civil Application No. 7385 of 2001
NANAVATY ADVOCATES for Petitioner No. 1
GOVERNMENT PLEADER for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE A.R.DAVE
Date of Order: 11/01/2002
ORAL ORDER
Sr. Advocate Shri N.D. Nanavaty appearing with
learned advocate Shri Hriday Buch seeks permission to
withdraw these petitions so as to enable the petitioners
to make a representation to the State of Gujarat. It
would be open to the petitioners to raise all
submissions/contentions before the government which have
been incorporated in this petition.
Permission for withdrawal of the petitions is
granted. The petitions stand disposed of as withdrawn
with no order as to costs. Rule is discharged. Interim
relief stands vacated.
(hn)(A.R. Dave, J.)