Gujarat High Court
Batukbhai vs Union on 13 December, 2010
Gujarat High Court Case Information System
Print
SCA/3604/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3604 of 2007
=========================================================
BATUKBHAI
M. PANDYA - Petitioner
Versus
UNION
OF INDIA AND ANOTHER - Respondents
=========================================================
Appearance
:
MR
CB UPADHYAYA for the
Petitioner.
None for the Respondents.
=========================================================
CORAM
:
HONOURABLE
MR. JUSTICE B.J.SHETHNA
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/02/2007
ORAL
ORDER
(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)
1. In
view of the fact that the petitioner has better alternative remedy of
approaching the Debts Recovery Tribunal, learned Advocate Shri C B
Upadhyaya for the petitioner seeks permission to withdraw this
petition with a request that he may be protected for a period of
fortnight.
2. Request
is reasonable. Therefore, it is granted. Accordingly, while
disposing of the petition as withdrawn, the petitioner is protected
for a period of fortnight from today.
3. Direct
Service today itself is permitted.
[B.
J. SHETHNA, J.]
[H.
B. ANTANI, J.]
/shamnath
Top