Gujarat High Court
Kanubhai vs Gujarat on 12 May, 2010
Gujarat High Court Case Information System
Print
SCA/6023/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6023 of 2010
=========================================================
KANUBHAI
MANGALDAS PATEL - Petitioner(s)
Versus
GUJARAT
STATE EDUCATION BOARD & 2 - Respondent(s)
=========================================================
Appearance :
MR
TEJAS P SATTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 12/05/2010
ORAL
ORDER
Mr.
Tejas P. Satta, learned advocate appearing for the petitioner has
requested to withdraw this petition with a liberty to approach
either the Judicial Magistrate, First Class or the Civil Court for
redressal of the petitioner’s grievance. If such an application is
moved by the petitioner, the concern court shall decide the same as
expeditiously as possible, preferably within a period of 3 months
from the date of filing of such application. Such application should
be decided in accordance with law.
With
this direction and observation, the petition is disposed of as
withdrawn. Direct service is permitted.
(K.A.
PUJ, J.)
Pankaj
Top