Gujarat High Court High Court

Kantilal vs State on 26 September, 2011

Gujarat High Court
Kantilal vs State on 26 September, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2952/2006	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2952 of 2006
 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

KANTILAL
BALMUKUNDBHAI PATEL THR'POWER OF ATTORNEY HOLDER - Petitioner
 

Versus
 

STATE
OF GUJARAT THR' COLLECTOR & 3 - Respondents
 

=========================================================
Appearance : 
MR
DHAVAL D VYAS for
Petitioner : 1, 
MR HK PATEL AGP for Respondent : 1, 
MR PRASHANT
G DESAI for Respondents : 2 - 3. 
RULE SERVED for Respondent :
3, 
MR HS MUNSHAW for Respondent:
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 26/09/2011 

 

 
ORAL
JUDGMENT

Learned
advocate appearing for the petitioner, under instructions of the
petitioner, seeks permission to withdraw this petition with a view to
take out appropriate application with a liberty to approach the
concerned authority after obtaining appropriate orders pursuant to
the application dated 31.5.2011. The permission as sought for is
granted. Matter is disposed of as withdrawn. It is expected that if
any application is made by the petitioner, the same shall be decided
in as expeditiously as possible. Rule discharged. No costs.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top