Gujarat High Court High Court

Vijay vs Director on 19 June, 2008

Gujarat High Court
Vijay vs Director on 19 June, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6470/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6470 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5547 of 1998
 

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


 

VIJAY
H. TRIVEDI - Petitioner(s)
 

Versus
 

DIRECTOR
GENERAL OF POLICE & 9 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
NIKHIL KARIEL for TANNA ASSOCIATES for
Petitioner(s) : 1, 
MR NEERAJ SONI AGP for Respondent(s) : 1,
4, 
None for Respondent(s) : 2 - 3,5 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 19/06/2008 

 

 
 
ORAL
ORDER

This
application is filed by the original petitioner No.5 of Special Civil
Application No.5547 of 1998.

The
following prayers are made in this application :-

?S(a) Be
pleased to allow this Civil Application.

(b) Be
pleased to permit the present applicant to withdraw the present
petition qua himself or in the alternative be pleased to delete the
name of the present applicant from the list of petitioners in S.C.A.
No.5547/1998??.

Learned
counsel for the petitioner Mr.Kariel, submits that the applicant may
be permitted to withdraw the main petition qua him in view of
subsequent events taking place in the matter.

Mr.Neeraj
Sonil, learned AGP has no objection to it.

In
view of the above, prayer in terms of para 8(b) is granted and
necessary amendment be carried out in the petition accordingly.

Direct
service is permitted.

(ANANT S. DAVE, J.)

*pvv

   

Top