Gujarat High Court High Court

State vs Naliniben on 5 February, 2010

Gujarat High Court
State vs Naliniben on 5 February, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/12521/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 12521 of 2009
 

With
 

CIVIL
REVISION APPLICATION (STAMP NO.) No. 199 of
2009 
=========================================================

 

STATE
OF GUJARAT - Petitioner(s)
 

Versus
 

NALINIBEN
MANSANG PARMAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
VS PATHAK ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 05/02/2010 

 

ORAL
ORDER

Ms.

V.S. Pathak, learned Assistant Government Pleader states, upon
instructions, that the concerned department of the State Government
has taken a decision to withdraw the appeal, which has been filed
against the judgment and order dated 30.01.2009, rendered by the 2nd
Fast Track Court, Kachchh-Bhuj in Civil Miscellaneous Application
No.285 of 2008, therefore, permission to withdraw the present
petition may be granted.

Permission
to do so, is granted. Accordingly, both the Revision Application and
Civil Application are disposed of, as withdrawn.

(SMT.

ABHILASHA KUMARI, J.)

Umesh/

   

Top