Gujarat High Court High Court

Vishal vs State on 8 August, 2011

Gujarat High Court
Vishal vs State on 8 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9094/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9094 of
2011 
 
=========================================================


 

VISHAL
JAYENDRA PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 15 - Respondent(s)
 

=========================================================
Appearance : 
MR
BS BRAHMBHATT for
Petitioners : 1 - 2. 
MS V.S. PATHAK LD. AGP for Respondent :
1, 
None for Respondents : 2 -
15. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 08/08/2011 

 

 
 
ORAL
ORDER

Heard
learned advocate appearing for the parties.

Shri
Brahmbhatt, learned advocate for the petitioners submitted that the
concerned authority, respondent no.1 has rejected the interim prayer
vide impugned order dated 25.05.2011. Learned advocate for the
petitioners seeks permission to withdraw this petition and prays the
Court that as the interim order itself is not granted, the Revision
Application be decided within stipulated time.

Learned
AGP has submitted that there shall not be any objection to such
order but instead of giving fix time, the Court may observe that the
Revision Application be decided as expeditiously as possible.

This
Court is of the view that permission for withdrawal is granted,
however the respondent no.1 is directed to decide the Revision
Application of the present petitioners preferably within three
months from the date of receipt of the writ of this order. With
this observation, the petition is disposed of as having been
withdrawn. No costs.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top