Gujarat High Court High Court

Pramodrai vs State on 30 September, 2011

Gujarat High Court
Pramodrai vs State on 30 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3807/1997	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3807 of 1997
 

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

 

PRAMODRAI
KESURDEO SANGHVI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHITAL R PATEL for
Petitioner(s) : 1, 
MR HK PATEL ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
MR MA PAREKH for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 30/09/2011 

 

 
ORAL
ORDER

Shri
Shital R. Patel, learned advocate for the petitioner, seeks
permission to withdraw this petition without making submissions on
merits and requests that as the show cause notice is under challenge,
the petitioner would file an appropriate reply latest by 5th
October, 2011 pointing out everything, including the ground for which
the show cause notice could not have been issued and prays that the
proceedings be disposed of as expeditiously as possible.

In
view of the above, the permission for withdrawal is granted. In case,
if the petitioner desires of making any reply to the notice, the
same shall be filed on or before 5th October, 2011 and
thereafter, within one month, the notice will be decided strictly in
accordance with law.

The
permission as sought for is granted. The petition stands disposed of
as withdrawn. Rule is discharged.

(S.R.

Brahmbhatt, J.)

rakesh/

   

Top