Gujarat High Court Case Information System
Print
SCA/8589/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8589 of 2011
With
SPECIAL
CIVIL APPLICATION No. 8590 of 2011
To
SPECIAL
CIVIL APPLICATION No. 8594 of 2011
=========================================================
JIVAN
HAMIRBHAI RATHOD & 8 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR MA PAREKH for Petitioner(s) : 1
- 9.
MR H.K.PATEL, ASST. GOVT. PLEADER for Respondents : 1 in SCA
No.8592. 8593 and 8594 of 2011
Ms V.S. PATHAK, ASST. GOVT. PLEADER
for Respondents : 1 in SCA No.8589, 8590 and 8591 of
2011
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 11/07/2011
ORAL
ORDER
Learned
advocate Shri M.A. Parekh for the petitioners in this group of
petitions seeks permission to withdraw these petitions without making
submissions on merits with a view to avail of alternative remedy
available.
The
learned advocate while seeking permission to withdraw these petitions
requested for some directions to the authorities for considering the
prayer for interim relief also.
Permission
as sought for is granted. In case the petitioners are advised to
take out appropriate proceedings challenging the impugned order dated
09.05.2011, then the same shall be decided in accordance with law and
by a reasoned order. The direction with regard to passing a reasoned
order shall enure in respect of the interim relief applications also,
if any.
With
these directions, these petitions are disposed of as withdrawn.
Direct
Service is permitted.
mathew [S.R.BRAHMBHATT.
J.]
Top