Gujarat High Court
Vijay vs State on 22 October, 2010
Gujarat High Court Case Information System
Print
SCA/9017/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9017 of 2010
=========================================================
VIJAY
MORLIDHAR BISHAL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MS
KRISHNA U MISHRA for
Petitioner(s) : 1,
MR KL PANDYA, AGP for Respondent(s) : 1,
3,
RULE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/10/2010
ORAL
ORDER
Ms. KU Mishra, Ld.
Advocate for the petitioner submits that now the cause, for which the
present petition was filed, does not survive and, therefore, seeks
permission to withdraw this petition.
Mr. KL Pandya, Ld. AGP
representing the respondents has not objection if the request made on
behalf of the petitioner is accepted.
Accordingly
the petition stands disposed of as withdrawn. Rule
is discharged.
(J.C.UPADHYAYA,
J.)
*
Pansala.
Top