Gujarat High Court Case Information System
Print
SCA/8728/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8728 of 2009
=========================================================
VIJAY
@ RAJNIKANT R PATEL - Petitioner(s)
Versus
SPECIAL
DIRECTORATE OF ENFORCEMENT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NM KAPADIA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/09/2010
ORAL
ORDER
Heard
learned advocate Mr. NM Kapadia on behalf of petitioner.
In
this petition, interim order passed by respondent authority is under
challenged. Thereafter, respondent authority has decided appeal and
appeal preferred by petitioner has been dismissed. Against which,
appeal preferred by petitioner before this Court, which is pending.
In
light of this subsequent events, learned advocate Mr. Kapadia seeks
leave to withdraw present petition with a liberty to raise all
contentions before Appellate Court, which are raised in present
petition.
Considering
submission made by learned advocate Mr. Kapadia, permission is
granted. Accordingly, present petition is disposed of as withdrawn.
(H.K.RATHOD,
J)
asma
Top