Gujarat High Court High Court

Tapubha vs State on 21 June, 2011

Gujarat High Court
Tapubha vs State on 21 June, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4396/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4396 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 4403 of 2011
 

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


 

TAPUBHA
RAVAJI JADEJA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SATYAM Y CHHAYA for Petitioner(s) : 1, 
MS MANISHA LAVKUMAR, AGP
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 21/06/2011  
COMMON ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Mr
Satyam Chhaya, learned counsel appearing on behalf of the petitioners
sought for and is permitted to withdraw the writ petitions. He is so
permitted without any liberty to file fresh writ petitions for the
same cause of action.

The
writ petitions stand disposed of as withdrawn.

[S.

J. MUKHOPADHAYA, CJ.]

[J.

B. PARDIWALA, J.]

sundar/PPS

   

Top