Gujarat High Court Case Information System
Print
SCA/5511/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5511 of
2010
=========================================================
DHULABHAI
KALABHAI PARMAR - Petitioner(s)
Versus
DISTRICT
DEVELOPMENT OFFICER - Respondent(s)
=========================================================
Appearance
:
MR.
SUNIL MEHTA FOR MR. SK BUKHARI
for
Petitioner(s) : 1,
MR. HIMANSHU K. PATEL, LEARNED ASSISTANT
GOVERNMENT PLEADER FOR RESPONDENT NO.1
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/05/2010
ORAL
ORDER
At
the very outset, Mr. Sunil Mehta, learned advocate for Mr. S.K.
Bukhari, learned counsel for the petitioner prays that he may be
permitted to amend the cause-title by adding the State of Gujarat
through the concerned Secretary, as respondent No.1. Permission to do
so, is granted. The amendment may be carried out, forthwith.
After
arguing for some time, Mr. Sunil Mehta, learned advocate for the
petitioner prays that he may be permitted to make a representation to
respondent No.1, who may be directed to consider the same, in
accordance with law. In that eventuality, the petitioner would not be
desirous of pursuing the petition.
Upon
the above statement being made by the learned counsel for the
petitioner, the following order is passed:-
It
is open to the petitioner to make a representation, before respondent
No.1, who may consider the same, in accordance with law, if so
filed.
At
this stage, Mr. Sunil Mehta, learned advocate for Mr. S.K. Bukhari,
learned counsel for the petitioner prays that he may be permitted to
withdraw the petition.
Permission
to do so, is granted. The petition is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir
Top