Gujarat High Court High Court

Tushar vs State on 9 July, 2010

Gujarat High Court
Tushar vs State on 9 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7260/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7260 of 2010
 

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

 

TUSHAR
MAHENDRABHAI SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD RANA FOR DIPEN A DESAI
for
Petitioner(s) : 1, 
MR NJ SHAH, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 09/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
learned counsel for the petitioner has filed this speaking to minutes
note and states that in order dated 24.06.2010, he had sought
withdrawal of the petition as he wanted to pursue appropriate remedy.
Therefore, he withdrew the present petition. Accordingly, the order
be accordingly read and withdrawal order is passed for pursuing the
appropriate remedy as desired by the petitioner.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top