Gujarat High Court
Kantilal vs State on 26 September, 2011
Gujarat High Court Case Information System
Print
SCA/2952/2006 2/ 2 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2952 of 2006
For
Approval and Signature:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
=========================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=========================================================
KANTILAL
BALMUKUNDBHAI PATEL THR'POWER OF ATTORNEY HOLDER - Petitioner
Versus
STATE
OF GUJARAT THR' COLLECTOR & 3 - Respondents
=========================================================
Appearance :
MR
DHAVAL D VYAS for
Petitioner : 1,
MR HK PATEL AGP for Respondent : 1,
MR PRASHANT
G DESAI for Respondents : 2 - 3.
RULE SERVED for Respondent :
3,
MR HS MUNSHAW for Respondent:
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/09/2011
ORAL
JUDGMENT
Learned
advocate appearing for the petitioner, under instructions of the
petitioner, seeks permission to withdraw this petition with a view to
take out appropriate application with a liberty to approach the
concerned authority after obtaining appropriate orders pursuant to
the application dated 31.5.2011. The permission as sought for is
granted. Matter is disposed of as withdrawn. It is expected that if
any application is made by the petitioner, the same shall be decided
in as expeditiously as possible. Rule discharged. No costs.
(S.R.BRAHMBHATT,
J.)
pallav
Top