Gujarat High Court High Court

Ekta vs State on 25 October, 2010

Gujarat High Court
Ekta vs State on 25 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9698/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9698 of 2010
 

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


 

EKTA
DEVELOPERS - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
DC DAVE for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 25/10/2010 

 

ORAL
ORDER

Learned
Advocate for the petitioner seeks permission to withdraw the petition
with a view to approach the Secretary, Revenue (Appeals). If such an
application is preferred by the petitioner within a period of four
weeks from today then the same shall be heard and decided by the
authority within a period of six months from the date of making
application.

The
authority will consider the documents to be produced by the
petitioner alongwith application, if preferred. Petition stands
disposed of as withdrawn. Notice is discharged with no order as to
costs.

(K
S JHAVERI, J.)

sompura

   

Top