Gujarat High Court
Chavda vs Collector on 1 December, 2010
Gujarat High Court Case Information System
Print
SCA/15123/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15123 of 2010
=========================================================
CHAVDA
SATUJI AMTHAJI & 11 - Petitioner(s)
Versus
COLLECTOR
& 1 - Respondent(s)
=========================================================
Appearance :
MR
RC JANI for R C JANI &
ASSOCIATE for Petitioner(s) : 1 - 12.
MR
PRANAV DAVE, AGP for Respondent(s) : 1 -
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 01/12/2010
ORAL ORDER
After
the matter is argued for sometime, learned advocate Mr RC Jani for
the petitioners seeks permission to withdraw this petition with a
view to pursue the representation which is already filed before the
authorities.
Permission
is granted. The petition stands disposed of as withdrawn.
It
is expected that the authorities will decide the representation in
accordance with law as expeditiously as possible without being
influenced by the fact that the Court has not entertained this
petition.
[RAVI
R. TRIPATHI, J.]
mrpandya
Top