Gujarat High Court
Hansaben vs State on 9 March, 2010
Gujarat High Court Case Information System
Print
SCA/3062/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3062 of 2010
=========================================================
HANSABEN
WD/O RAMESHCHANDRA MANILAL SONI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
UMANG K CHOKSI for
Petitioner(s) : 1,
MR NIKUNT RAVAL, AGP for Respondent(s) :
1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 09/03/2010
ORAL
ORDER
1. Mr.Umang
K. Choksi, learned advocate appearing for the petitioner, seeks to
withdraw this petition with a liberty to approach the concerned
authority-respondent No.2.
2. Permission,
as prayed for, is granted. This petition is, accordingly, disposed of
as withdrawn.
3. It
is made clear that this Court has not entered into merits of the
matter and if the petitioner approaches the respondent authority, by
way of any appeal or application, the same shall be decided on merits
by the concerned authority.
(K.A.Puj,J.)
rakesh/
Top