IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 5808 of 1988
For Approval and Signature:
Hon'ble MR.JUSTICE R.K.ABICHANDANI
and
Hon'ble MR.JUSTICE M.C.PATEL
============================================================
1. Whether Reporters of Local Papers may be allowed : NO
to see the judgements?
2. To be referred to the Reporter or not? : NO
3. Whether Their Lordships wish to see the fair copy : NO
of the judgement?
4. Whether this case involves a substantial question : NO
of law as to the interpretation of the Constitution
of India, 1950 of any Order made thereunder?
5. Whether it is to be circulated to the Civil Judge? : NO
BAI VALI KUMBHA ZALA
Versus
STATE OF GUJARAT
————————————————————–
Appearance:
MR PM THAKKAR for Petitioner
MS NANDINI JOSHI, AGP for Respondents No. 1 & 2
————————————————————–
CORAM : MR.JUSTICE R.K.ABICHANDANI
and
MR.JUSTICE M.C.PATELDate of decision: 29/06/2002
ORAL JUDGEMENT
(Per : MR.JUSTICE R.K.ABICHANDANI)The learned counsel for the petitioner seeks
permission to withdraw this petition. Permission
granted. The petition is rejected as withdrawn. Rule
discharged. Interim relief granted earlier stands
vacated.
( R.K. Abichandani, J. )
( M.C. Patel, J. )
hki