Gujarat High Court High Court

Jayantibhai vs State on 23 October, 2008

Gujarat High Court
Jayantibhai vs State on 23 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1315320/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13153 of 2008
 

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

JAYANTIBHAI
RAMSANGJI MAKWANA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

============================================ 
Appearance
: 
MR. BA
PATEL for Petitioner(s) : 1,MR RN JASKIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
5. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 23/10/2008 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to avail the remedy of filing representation
before the concerned Secretary, Food and Civil Supplies and Consumer
Affairs, State of Gujarat, against the order passed by the
authorities below.

As
and when such an representation is preferred by the petitioner, the
same shall be considered on merit without raising any grievance about
time limit etc.

Permission
is granted. Petition stands disposed of as withdrawn.

[ANANT
S. DAVE, J.]

//smita//

   

Top