Gujarat High Court Case Information System
Print
SCA/4757/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4757 of 2010
=========================================================
KAUSTABH
ASHOK ATHAVALE - Petitioner(s)
Versus
VADODARA
MAHANAGAR SEVA SADAN - Respondent(s)
=========================================================
Appearance :
MR
PP MAJMUDAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 20/04/2010
ORAL
ORDER
1. The
learned counsel for the petitioner does not press this petition in
view of the order dated 10.09.2009 passed by this Court in Special
Civil Application No. 9202 of 2009. The said order reads as under :-
“Mr.Majmudar,
learned Advocate for the petitioner seeks permission to withdraw
present Special Civil Application as the petitioner proposes to
pursue the representation which is already made. Without expressing
anything on merits as well as entertainability and/or maintainability
of such representation, petitioner is permitted to withdraw present
petition unconditionally. Present Special Civil Application is
dismissed as withdrawn unconditionally.”
2. In
view of the above, the petition stands disposed of as not pressed.
However, the respondent is directed to decide the representation
dated 09.05.2009,
preferred by the petitioner and pending
before it, within a period of four months from the
date of receipt of writ of this order.
[K.S.
JHAVERI, J.]
/phalguni/
Top