Gujarat High Court
Ekta vs State on 25 October, 2010
Gujarat High Court Case Information System
Print
SCA/9698/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9698 of 2010
=========================================================
EKTA
DEVELOPERS - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance :
MR
DC DAVE for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/10/2010
ORAL
ORDER
Learned
Advocate for the petitioner seeks permission to withdraw the petition
with a view to approach the Secretary, Revenue (Appeals). If such an
application is preferred by the petitioner within a period of four
weeks from today then the same shall be heard and decided by the
authority within a period of six months from the date of making
application.
The
authority will consider the documents to be produced by the
petitioner alongwith application, if preferred. Petition stands
disposed of as withdrawn. Notice is discharged with no order as to
costs.
(K
S JHAVERI, J.)
sompura
Top