Gujarat High Court Case Information System
Print
SCA/4003/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4003 of 2009
=========================================================
KANTILAL
BALMUKUNDBHAI PATEL - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
=========================================================
Appearance :
MR
DHAVAL D VYAS for
Petitioner: 1,
MR HK PATEL AGP for Respondent: 1,
NOTICE SERVED
BY DS for Respondent:
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 26/09/2011
ORAL
ORDER
Learned
advocate appearing for the petitioner seeks permission to withdraw
this petition and prays that the application dated 31.5.2011, as
mentioned in written instructions issued to him by the petitioner, be
directed to be decided within stipulated time. Accordingly, the
written instruction is taken on record. The permission as sought for
is granted. Matter is disposed of as withdrawn. The application
namely application dated 31.5.2011 may be decided as expeditiously as
possible preferably within 90 days from the date of receipt of this
order. Notice discharged. No costs.
(S.R.BRAHMBHATT,
J.)
pallav
Top