Gujarat High Court
Waghela vs State on 30 November, 2010
Gujarat High Court Case Information System
Print
SCA/15224/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15224 of 2010
=========================================================
WAGHELA
RUPJI DHUNKHAJI - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MAHENDRA U VORA for
Petitioner(s) : 1,
MS MANISHA NARSINGHANI, ASSTT GOVT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 30/11/2010
ORAL
ORDER
After
the matter is heard for some time, learned advocate Mr. Vora seeks
permission to withdraw this petition with a view to file a
representation before the Collector and requests that the Collector
be directed to consider the representation in accordance with law.
Request is granted. The petition is disposed of as withdrawn.
In
the event the petitioner files representation on or before 15th
December 2010, the Collector is directed to decide the same in
accordance with law as expeditiously as possible, preferably within a
period of six weeks from the date of its receipt.
Direct
service is permitted.
(RAVI
R.TRIPATHI, J.)
omkar
Top