Gujarat High Court High Court

Dipakbhai vs Mahuva on 6 August, 2008

Gujarat High Court
Dipakbhai vs Mahuva on 6 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10066/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10066 of 2008
 

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

 

DIPAKBHAI
TINABHAI MAKWANA - Petitioner(s)
 

Versus
 

MAHUVA
NAGARPALIKA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MM PRAJAPATI for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H. SHUKLA
		
	

 

 
 


 

Date
: 06/08/2008 

 

 
 
ORAL
ORDER

Heard
the Learned advocate Mr. M.M. Prajapati for the petitioner. After
arguing for some time Learned Advocate Mr.M.M.Prajati seeks
permission to withdraw the petition, at this stage with a liberty
to file fresh petition as and when the decision is taken by the
disciplinary authority or second show cause notice is served
regarding the punishment.

The
permission is granted. The present petition therefore, stands
disposed of as withdrawn, with

a
library to file a fresh petition challenging the decision may be
taken by the Disciplinary Authority or the second show cause notice
.

3. Hence
the present Special Civil Application stands disposed of.

(Rajesh
H.Shukla,J)

*Shelat

   

Top