Gujarat High Court
Kejriwal vs State on 7 October, 2011
Gujarat High Court Case Information System
Print
SCA/14198/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14198 of
2011
=========================================================
KEJRIWAL
INTEGRATED TEXTILE PARK PRIAGE LTD. THRO AUTHORIZED & 1 -
Petitioners
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
MR
NV GANDHI for
Petitioners : 1 - 2
MS. AMITA SHAH LD. AGP for Respondent : 1
None
for Respondents : 2 -
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 07/10/2011
ORAL
ORDER
Shri N.V.Gandhi,
learned advocate appearing for the petitioners seeks permission to
withdraw this petition with a view to take out appropriate
representation before the
respondent no.2 for expeditious disposal of the
application dated 09.07.2010 made by the petitioners for seeking
N.A. permission in respect of the subject land.
Permission, as sought
for is granted. The matter is disposed of as withdrawn. The Court is
not opined on the merits of the matter. The representation, if any,
made shall be decided as expeditiously as possible preferably with a
period of 30 days from the date of receipt thereof. Direct service
is permitted.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top