Gujarat High Court
========================================================= vs Mr Hemant on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/3878/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3878 of 2008
=========================================================
SAVITABEN
JETHABHAI SOLANKI
Versus
STATE
OF GUJARAT AND OTHERS
=========================================================
Appearance :
MR
CHIRAG B PATEL for the Petitioner
MR HEMANT
MAKWANA, ASSTT GOVERNMENT PLEADER for Respondent No.1
None for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
Date
: 31/03/2008
ORAL
ORDER
The
learned counsel for the petitioner wants to withdraw the petition.
Permission
is granted. The petition is disposed of as withdrawn. However, the
petitioner may make representation before the respondents. They will
decide such representation in accordance with law.
(BHAGWATI
PRASAD, J.)
omkar
Top