Gujarat High Court High Court

Bharatbhai vs Indian on 16 June, 2010

Gujarat High Court
Bharatbhai vs Indian on 16 June, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6889/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6889 of 2010
 

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

BHARATBHAI
KANJIBHAI MAKWANA - Petitioner
 

Versus
 

INDIAN
OIL CORPORATION THRO. CHIEF DIVISIONAL RETAIL - Respondent
 

=================================== 
Appearance
: 
MR
NIRZAR S DESAI for Petitioner. 
None for
Respondent. 
===================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 16/06/2010 
ORAL ORDER

Mr. Nirzar S.

Desai, learned advocate appearing for the petitioner seeks permission
to withdraw this petition with a request to the Court to issue
direction to the respondent authority that the petitioner’s fresh
application made pursuant to the recent advertisement shall be
decided on its own merits and without being influenced by the scrap
of earlier select list. Permission as prayed for is granted. This
petition is accordingly disposed of as withdrawn.

It is made
clear that the Court has not expressed any opinion on the merits of
this petition and hence, the fact regarding withdrawal of this
petition should not be weighed with the authority while considering
the petitioner’s fresh application.

D.S.

permitted.

Sd/-

[K. A. PUJ, J.]

Savariya

   

Top