Gujarat High Court Case Information System
Print
SCA/1110320/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11103 of 2008
=========================================================
DEVUSINH
RAMSANGJI THAKORE & 5 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
SHALIN N MEHTA for Petitioner(s) : 1 - 6.
MR
HEMANT MAKWANA AGP for Respondent(s) :
1-2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 06/10/2008
ORAL
ORDER
Learned
counsel for the petitioner seeks permission to withdraw this
petition with a view to avail remedy of appeal before the
appropriate Appellate Authority with a request to direct the
Appellate Authority not to raise any objection with regard to
limitation of time in preferring the appeal.
Permission,
as prayed for, is granted. This Special Civil Application stands
disposed of as withdrawn.
If
the petitioner files an appeal within a period of 2 weeks from
today, the Appellate Authority shall decide the same within 4 weeks
from the date of receipt of the appeal without raising any objection
with regard to limitation of time in preferring the appeal as the
petitioner has bonafidely filed the writ petition under Article 226
of the Constitution of India.
(ANANT S. DAVE, J.)
*pvv
Top