Gujarat High Court High Court

Deputy vs Valabhai on 26 August, 2011

Gujarat High Court
Deputy vs Valabhai on 26 August, 2011
Author: K.A.Puj,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15266/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15266 of 2010
 

 
===================================
 

DEPUTY
CONSERVATOR OF FOREST & 1 - Petitioners
 

Versus
 

VALABHAI
VASHRAMBHAI - Respondent
 

=================================== 
Appearance
: 
MS MONALI
BHATT, AGP
for Petitioners. 
None for
Respondent. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 02/12/2010 
ORAL ORDER

What is challenged in the present
petition is the order passed by the Controlling Authority. However,
this order is appelable.

Ms. Monali Bhatt, learned
Assistant Government Pleader appearing for the petitioners has
submitted that the order of the Controlling Authority was challenged
before the Appellate Authority by way of appeal and the said appeal
was dismissed on 19.02.2010. However, through inadvertence, the
said order is not challenged. She has, therefore, submitted that
the petitioner may be permitted to amend this petition.

Instead of granting an amendment
in this petition, it is advisable for the petitioners to file fresh
petition challenging both the orders.

In
the above view of the matter, Ms. Monali Bhatt, learned Assistant
Government Pleader appearing for the petitioners, under the
instructions of the petitioners, seeks permission to withdraw this
petition with a liberty to file fresh petition so as to challenge
both the orders passed by the Gratuity authorities. Permission as
prayed for is granted. This petition is accordingly disposed of as
withdrawn.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top