Gujarat High Court
Jayantibhai vs State on 23 October, 2008
Gujarat High Court Case Information System
Print
SCA/1315320/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13153 of 2008
============================================
JAYANTIBHAI
RAMSANGJI MAKWANA - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
============================================
Appearance
:
MR. BA
PATEL for Petitioner(s) : 1,MR RN JASKIA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/10/2008
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw this
petition with a view to avail the remedy of filing representation
before the concerned Secretary, Food and Civil Supplies and Consumer
Affairs, State of Gujarat, against the order passed by the
authorities below.
As
and when such an representation is preferred by the petitioner, the
same shall be considered on merit without raising any grievance about
time limit etc.
Permission
is granted. Petition stands disposed of as withdrawn.
[ANANT
S. DAVE, J.]
//smita//
Top