Gujarat High Court Case Information System
Print
CA/905/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 905 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12891 of 2009
=========================================================
RITABEN
SANJAYBHAI CHAUHAN - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH & 3 - Respondent(s)
=========================================================
Appearance
:
MR ASHISH M DAGLI for
Petitioner(s) : 1,
MR NIKUNT RAVAL, AGP for Respondent(s) : 1 -
3.
HL PATEL ADVOCATES for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/02/2010
ORAL
ORDER
In
view of the subsequent development of issuing Notification by the
State Election Commission dated 27.1.2010, Shri Ashish M.Dagli,
learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present application with a liberty to file
a fresh application for the appropriate interim relief restraining
the State Election Commission and/or the appropriate Authority from
holding the election on the post of the petitioner which was occupied
by the petitioner.
Permission
is accordingly granted. Present application is dismissed as
withdrawn.
As
and when such an application is submitted, the same shall be
considered in accordance with law and on merits and the present order
shall not come in the way of the applicant.
(M.R.SHAH,
J.)
(ashish)
Top