Gujarat High Court High Court

Pandya vs State on 29 August, 2011

Gujarat High Court
Pandya vs State on 29 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6560/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6560 of 2011
 

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

 

PANDYA
RAGHUNATH KODARLAL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SPECIAL SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AM PAREKH for
Petitioner(s) : 1, 
MR HK PATEL, AGP, for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 29/08/2011 

 

 
 
ORAL
ORDER

Shri
A.M.Parekh, learned advocate seeks permission to withdraw this
petition and prays that the concerned authority may decide the the
Revision Application as expeditiously as possible, to which learned
AGP has no objection. Permission is granted, as sought for.

Respondent
authority before whom the Revision Application is pending may decide
the same as expeditiously as possible, preferably within six months
from the date of receipt of this order.

Petition
stands disposed of, as withdrawn.

(S.R.Brahmbhatt,
J.)

dks

   

Top