Gujarat High Court Case Information System
Print
SCA/3621/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3621 of 2010
=========================================
LAXMIBEN
KAMLESHBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================
Appearance :
MR
SHITAL R PATEL for
Petitioner(s) : 1,
MR PRANAV DAVE, AGP for Respondent(s) : 1 -
2
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
ORDER
Having
realised that the prayer of the petitioner to determine the premium
considering the market price existing as on 04/12/2006 cannot be
granted in view of the subsequent Government Resolution dated
04/07/2008 (inasmuch as admittedly there was no determination of
amount of premium prior to 04/07/2008), Shri Shital Patel, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present petition with a liberty to file a fresh
petition. Without, expressing anything on merits with respect to
such a petition, the present petition is dismissed as withdrawn.
(M.R.
SHAH, J.)
siji
Top