IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 802 of 2001
--------------------------------------------------------------
BABUBHAI GIRDHARBHAI PATEL
Versus
CHIEF OFFICER
--------------------------------------------------------------
Appearance:
MS AVANI S MEHTA for Petitioners
MR GM JOSHI for Respondent No. 1
--------------------------------------------------------------
CORAM : MR.JUSTICE D.H.WAGHELA
Date of Order: 01/03/2001
ORAL ORDER
#. The learned counsel for the petitioner seeks
permission to withdraw this petition with a view to avail
the alternative remedy including under Section 258 of the
Gujarat Municipalities Act. It was mentioned that a
informal representation was made by the petitioner before
the Collector with regard to the grievances made in this
petition. But, it was inconsequential and the petitioner
had apprehension that the alternative remedy might take
very long time. There is no reason to doubt that as and
when appropriate application before the appropriate
authority is made the same shall be heard and decided in
accordance with law as expeditiously as possible.
Accordingly, this petition is permitted to be withdrawn
and stands disposed as withdrawn with no order as to
costs.
( D. H. WAGHELA, J. )
kks