Gujarat High Court High Court

Mustufakhan vs State on 21 April, 2010

Gujarat High Court
Mustufakhan vs State on 21 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4236/1999	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4236 of 1999
 

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

 

MUSTUFAKHAN
YAKUBKHAN PATHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) :
2, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/04/2010 

 

ORAL
ORDER

1. When
this matter was admitted, it was ordered to be heard with S.C.A.
No.1855/1994. The said petition came to be disposed of vide order
dated 09.07.2004, which reads as under;

Learned Advocate for the petitioner
Mr.N.K.Majmudar states, under instructions, that he seeks
to withdraw the petition so as to enable the petitioner
to make an appropriate representation before the
respondent authorities for the allotment of plot of land
on larger area in accordance with the policy of the State
Government. Permission granted. The petition stands
rejected as withdrawn. The petitioner to make
appropriate representation within two weeks from today
and the respondent authorities shall consider the same in
accordance with the policy and resolutions of the State
Government within two months from the date of the receipt
of the representation. Rule discharged. There shall be
no order as to costs. Interim relief stands vacated.

2. Hence, this petition also stands disposed of in terms of the said order. Rule is discharged. Interim relief, if any, stands vacated.

[K.S.JHAVERI, J.]
Pravin/*

   

Top