Gujarat High Court Case Information System
Print
SCA/20292/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 20292 of 2006
==========================================
KALUCHARAN
DANPANI CHAUDHARI FAIR PRICE SHOP HOLDER - Petitioner
Versus
STATE
OF GUJARAT SERVED THRO' DEPUTY SECRETARY & 2 - Respondents
==========================================
Appearance
:
MR HR PRAJAPATI for
Petitioner(s) : 1,
MR.CHHAYA, ASST.
GOVERNMENT PLEADER for Respondent(s) : 1
- 3.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 31/03/2008
ORAL
ORDER
Mr.H.R.Prajapati,
learned Advocate for the petitioner seeks permission to withdraw the
petition with a view to approach the State Government on the question
of quantum of punishment and has drawn the attention of the Court to
one order passed by the Division Bench of this Court wherein
appellant was permitted to withdraw the Letters Patent Appeal so that
appellant can make the representation to the State Government on the
question of quantum of punishment .
In
view of the above, the petitioner is permitted to withdraw the
present petition. If, such representation is made then the concerned
authority may consider the same and take its own decision in the
matter. Petition stands disposed of as withdrawn. Rule discharged.
Mr.Chhaya,
learned A.G.P., has nothing to add.
(C.K.BUCH,
J.)
sompura
Top