Gujarat High Court High Court

Dharsi vs Collector on 6 October, 2008

Gujarat High Court
Dharsi vs Collector on 6 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1172720/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11727 of 2008
 

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


 

DHARSI
K SHAH - Petitioner(s)
 

Versus
 

COLLECTOR
& 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
NIYATI K SHAH for Petitioner(s) : 1, 
MR VIPUL
MISTRY 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disposed of as withdrawn.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