Gujarat High Court Case Information System
Print
SCA/4652/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4652 of 2010
=====================================================
TEJABHAI
RAMSINGBHAI RABARI SARPANCH - Petitioner(s)
Versus
DISTRICT
DEVELOPMENT OFFICER & 1 - Respondent(s)
=====================================================
Appearance :
MR
JV JAPEE for Petitioner(s) : 1,
None for Respondent(s) :
1,
Mr.N.J.Shah,learned ASST.GOVERNMENT PLEADER for Respondent(s) :
2,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 19/04/2010
ORAL
ORDER
Mr.Janak
V.Japee, learned counsel for the petitioner prays that he may be
permitted to withdraw the petition, in order to file an application
before the Additional Development Commissioner, Gandhinagar, who may
be directed to dispose of the main application,which is fixed for
28-4-2010,expeditiously.
In
view of the above statement,the only order that is required to be
passed is that if the petitioner approaches the Additional
Development Commissioner,Gandhinagar with an application for
expeditious hearing of the main matter, the same may be considered.
In
view of the above, permission to withdraw the petition is granted.
The petition is disposed of,as withdrawn.
(Smt.Abhilasha Kumari,J)
arg
Top