Gujarat High Court
Gopalsinh vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/15138/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15138 of 2010
=========================================================
GOPALSINH
LAXMANSINH RAOLJI & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NAVIN PAHWA for M/S THAKKAR ASSOC.
for
Petitioner(s) : 1 - 2.
MS JIRGA JHAVERI, ASSTT GOVT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/12/2010
ORAL
ORDER
Learned
advocate for the petitioners seeks permission to withdraw this
petition with a view to take recourse to the remedy available to the
petitioners, including that of approaching the State Government
against the non-action on the part of the Collector on their
application.
Permission
as sought for is granted. The petition is disposed of as withdrawn.
(RAVI
R.TRIPATHI, J.)
omkar
Top