Gujarat High Court Case Information System
Print
SCA/21933/2006 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21933 of 2006
=========================================================
ASHOKBHAI
SHIVSHANKAR TRIVEDI - Petitioner(s)
Versus
STATE
OF GUJARAT THR' SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PS PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2010
ORAL
ORDER
Mr.P.S.
Patel, learned
advocate for the petitioner,
has placed on record a copy of the decision dated 10th
November 2009 passed by the Division Bench of this Court in Letters
Patent Appeal No.2190 of 2009 in Special
Civil Application No.7806 of 2008 and allied matters, whereby
the Division Bench has passed the following order :
Learned
counsel for the appellant submitted that in view of the Circular
issued by the State Government in Food and Civil Supply Department
(Annexure-H), he seeks permission to withdraw all these Letters
Patent Appeals, so also Civil Applications with a view to approach
this State Government by way of fresh representation ventilating
grievance raised in the petitions.
Permission,
as sought for, is granted.
We
make it clear that we express no opinion on the merits of the case.
Letters
Patent Appeals and connected Civil Applications stand dismissed as
withdrawn.
In
view of aforesaid decision of the Division Bench of this Court, the
learned
advocate for the petitioner
seeks permission to withdraw this petition with liberty to approach
the State Government by way of
a fresh representation for
ventilating his grievances raised in the petition.
Permission
as prayed for is granted. The present petition stands disposed of as
withdrawn with appropriate liberty. Rule is discharged with no order
as to costs. The interim relief, if any, stands vacated.
If
such a representation is made
by the petitioner
within a period of one month from today, the State
Government shall decide the same in
accordance with law within a period of two months from the
date of receipt of the same.
It
is, however, made clear that this Court has not entered into the
merits of the matter.
(K.S.
Jhaveri, J)
Aakar
Top