Gujarat High Court Case Information System
Print
SCA/4457/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4457 of 2010
=========================================================
JINABHAI
GHELABHAI ZAPDA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
VH KANARA for
Petitioner(s) : 1,MR VIJAY H NANGESH for Petitioner(s) : 1,
MS
MANISHA NARSINGHANI, Assistant Government Pleader for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 27/04/2010
ORAL ORDER
Mr.
V. H. Kanara, learned advocate appearing for the petitioner seeks
permission to withdraw this petition in view of the Government
Resolution dated 30.9.2005, with a liberty to approach the revisional
authority i.e. Secretary, Scheduled Caste and Tribe Welfare
Department, Gandhinagar. If the petitioner moves such an application
within 15 days from today the delay, if any, caused may be condoned
as the petitioner is pursuing his remedy before this Court, and the
Revision Application may be decided on merit.
Subject
to the aforesaid observation, this petition is accordingly disposed
of as withdrawn.
(K. A. PUJ,
J.)
kks
Top