Gujarat High Court Case Information System
Print
LPA/334/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 334 of 2007
In
SPECIAL
CIVIL APPLICATION No. 22270 of 2005
With
CIVIL
APPLICATION No. 4403 of 2007
In
LETTERS PATENT APPEAL No. 334 of 2007
=========================================================
SANSKAR
BHARTI - Appellant(s)
Versus
THE
STATE OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RD RAVAL for
Appellant(s) : 1,
MS. RITA CHANDARANA AGP for Respondent(s) :
1,
DS AFF.NOT FILED (N) for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/12/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel for the appellant seeks permission to withdraw Special Civil
Application No.22270 of 2005 as well as the present Letters Patent
Appeal and Civil Application No. 4403 of 2007 filed therein so as to
approach the authority concerned afresh. He states that the
appellant/petitioner will not claim any interest if ultimately any
order is passed in his favour. Permission as prayed for is granted.
The petition as well as LPA and the Civil Application stand disposed
of as withdrawn. If the appellant/petitioner makes any representation
to respondent No.2, he shall consider the same and dispose it of
within a period of three months from the date of receipt of such
representation.
Direct
service is permitted.
(K.S.
Radhakrishnan C.J.)
(Akil
Kureshi, J.)
…
(karan)
Top