Gujarat High Court Case Information System
Print
SCA/10598/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10598 of 2005
==============================================================
PATEL
NITESH M. & 2 - Petitioner(s)
Versus
STATE
OF GUAJRAT THR' ADDL. CHIEF SSECRETARY & 1 - Respondent(s)
==============================================================
Appearance
:
MR
YATIN OZA, SR.ADVOCATE with SAURABH MEHTA for
Petitioner(s):1 - 3.
MR SN SHELAT, ADV.GENERAL WITH MR KT DAVE,
AGP for Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) :
2,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE B.J.SHETHNA
and
HONOURABLE
MR.JUSTICE M.C.PATEL
Date
: 10/10/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE B.J.SHETHNA)
In
view of Notification dated 29.9.2005, issued by the General
Administration Department, Sachivalaya, Gandhinagar, learned Sr.
Advocate Shri Yatin Oza, appearing with Shri Saurabh Mehta for the
petitioner, seeks permission to withdraw this petition, at this
stage, with a liberty to make suitable representation to the Chief
Secretary, State of Gujarat, for considering their case also with a
request that the same may be decided as early as possible. Learned
Advocate General Shri S.N.Shelat, appearing with learned AGP Shri
K.T.Dave, for the respondent State of Gujarat has no objection for
such withdrawal. He sates that if such representation is made on or
before 25.10.2005 then the same shall be considered and decided as
early as possible, and preferably by 15.11.2005.
In
view of the above, without expressing any opinion on the merits of
the case, this petition is disposed of at this stage. Notice
discharged. No order as to costs.
(B.J.SHETHNA,J.)
(M.C.PATEL,
J.)
sas
Top