Gujarat High Court Case Information System
Print
SCA/6889/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6889 of 2010
===================================
BHARATBHAI
KANJIBHAI MAKWANA - Petitioner
Versus
INDIAN
OIL CORPORATION THRO. CHIEF DIVISIONAL RETAIL - Respondent
===================================
Appearance
:
MR
NIRZAR S DESAI for Petitioner.
None for
Respondent.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 16/06/2010
ORAL ORDER
Mr. Nirzar S.
Desai, learned advocate appearing for the petitioner seeks permission
to withdraw this petition with a request to the Court to issue
direction to the respondent authority that the petitioner’s fresh
application made pursuant to the recent advertisement shall be
decided on its own merits and without being influenced by the scrap
of earlier select list. Permission as prayed for is granted. This
petition is accordingly disposed of as withdrawn.
It is made
clear that the Court has not expressed any opinion on the merits of
this petition and hence, the fact regarding withdrawal of this
petition should not be weighed with the authority while considering
the petitioner’s fresh application.
D.S.
permitted.
Sd/-
[K. A. PUJ, J.]
Savariya
Top