Gujarat High Court High Court

Rabari vs State on 14 November, 2011

Gujarat High Court
Rabari vs State on 14 November, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17001/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17001 of 2011
 

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


 

RABARI
MANDA GOGAN - Petitioner
 

Versus
 

STATE
OF GUJARAT THRO THE SECRETARY & 1 - Respondents
 

=================================================
 
Appearance : 
MR
VIJAY H NANGESH for Petitioner: 
MS. ARCHANA RAVAL, LD. AGP for
Respondent: 1, 
None for Respondent:
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw the petition
with a view to take out appropriate representation to the concerned
authority. Permission as sought for is granted. If such
representation is made, same shall be decided within 30 days from the
date of receipt thereof. However it is clarified that, in case if any
adverse action is being taken against the petitioner, then, this 30
days period shall not come in the way of the authority in any manner.
Petition is dismissed as withdrawn. No costs.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top