SCA/8274/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8274 of 2008 ========================================================= MADHAVLAL DHANRAJ JAIN - Petitioner(s) Versus THE DISTRICT SUPPLY OFFICER & 2 - Respondent(s) ========================================================= Appearance : MR AM PAREKH for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. Ms Kiran Pandey Ld. AGP for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE Z.K.SAIYED Date : 27/06/2008 ORAL ORDER
The
petitioner is permitted to withdraw the present petition with a
liberty to approach the appropriate forum with a representation so
that the authority can think to impose the lesser punishment than the
actual termination of licence.
Ultimately,
the petitioner was enjoying the licence as hawker to sell the
kerosene to the cardholders under one authorized dealer. So, the
petitioner can obviously make such representation and concerned
authority is supposed to take decision as per the policy of the
Government and if they decide may impose lesser punishment
Petition
stands dismissed as withdrawn with liberty as prayed for.
Ms.
Kiran Pandey learned AGP, has nothing to add.
(Z.K.
SAIYED, J.)
mandora/