Gujarat High Court High Court

Jinabhai vs State on 27 April, 2010

Gujarat High Court
Jinabhai vs State on 27 April, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4457/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4457 of 2010
 

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

 

JINABHAI
GHELABHAI ZAPDA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VH KANARA for
Petitioner(s) : 1,MR VIJAY H NANGESH for Petitioner(s) : 1, 
MS
MANISHA NARSINGHANI, Assistant Government Pleader for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 27/04/2010  
 
ORAL ORDER

Mr.

V. H. Kanara, learned advocate appearing for the petitioner seeks
permission to withdraw this petition in view of the Government
Resolution dated 30.9.2005, with a liberty to approach the revisional
authority i.e. Secretary, Scheduled Caste and Tribe Welfare
Department, Gandhinagar. If the petitioner moves such an application
within 15 days from today the delay, if any, caused may be condoned
as the petitioner is pursuing his remedy before this Court, and the
Revision Application may be decided on merit.

Subject
to the aforesaid observation, this petition is accordingly disposed
of as withdrawn.

(K. A. PUJ,
J.)

kks

   

Top