Gujarat High Court Case Information System
Print
SCA/15266/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15266 of 2010
===================================
DEPUTY
CONSERVATOR OF FOREST & 1 - Petitioners
Versus
VALABHAI
VASHRAMBHAI - Respondent
===================================
Appearance
:
MS MONALI
BHATT, AGP
for Petitioners.
None for
Respondent.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 02/12/2010
ORAL ORDER
What is challenged in the present
petition is the order passed by the Controlling Authority. However,
this order is appelable.
Ms. Monali Bhatt, learned
Assistant Government Pleader appearing for the petitioners has
submitted that the order of the Controlling Authority was challenged
before the Appellate Authority by way of appeal and the said appeal
was dismissed on 19.02.2010. However, through inadvertence, the
said order is not challenged. She has, therefore, submitted that
the petitioner may be permitted to amend this petition.
Instead of granting an amendment
in this petition, it is advisable for the petitioners to file fresh
petition challenging both the orders.
In
the above view of the matter, Ms. Monali Bhatt, learned Assistant
Government Pleader appearing for the petitioners, under the
instructions of the petitioners, seeks permission to withdraw this
petition with a liberty to file fresh petition so as to challenge
both the orders passed by the Gratuity authorities. Permission as
prayed for is granted. This petition is accordingly disposed of as
withdrawn.
Sd/-
[K. A. PUJ, J.]
Savariya
Top