Gujarat High Court High Court

Appearance: vs Mr. S.N. Shelat on 13 December, 2010

Gujarat High Court
Appearance: vs Mr. S.N. Shelat on 13 December, 2010
Author: B.C.Patel,&Nbsp;
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION Nos 1850 of 1995, 1851, 1852,
     1853, 1854, 1855, 1856, 1857, 1858, 1859, 1860, 1861,
     1863, 1864, 1865, 1866, 1867, 1868, 1869, 1870, 1871,
     1872, 1873, 1874, 1875, 1878 and 1879 of 1995.




     --------------------------------------------------------------

PRADIPKUMAR MODI
Versus
STATE OF GUJARAT

————————————————————–
Appearance:

MR RS SANJANWALA for Petitioners
Mr. S.N. Shelat, Addl. Adv. General with Mr. M.R.
Raval, AGP, instructed by M/s H.M. Bhagat for
Respondents.

————————————————————–

CORAM : MR.JUSTICE B.C.PATEL
Date of Order: 07/02/97

ORAL COMMON ORDER

In this matter Rule is issued and is heard today.
Mr. Raval and Mr. Patel waive service of rule.

In view of the larger Bench Judgment, the learned
Advocate for the petitioners requests the court to permit
him to withdraw the petitions, with a view to enable the
petitioners to take appropriate action under the
provisions of the Bombay Stamps Act, 1958.

The petitioners are directed to approach the
appropriate authority within a period of six weeks from
today.

It is further directed that the competent
authority shall not raise any objection about delay, if
such an application is made within six weeks from today.

In view of above order, interim relief granted
earlier to continue if such application is made within a
period of six weeks from today. The authority shall
decide the application in accordance with law.
In view of the aforesaid, the petitions stand
disposed of as withdrawn. Rule is discharged.

Date: 07.02.1997(B.C. Patel,J.)

——–