Gujarat High Court Case Information System
Print
SCA/8744/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8744 of 2011
=========================================================
NARANBHAI
HIRABHAI AHIR - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA H SINGH for
Petitioner(s) : 1,
MR JK SHAH, ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 19/07/2011
ORAL ORDER
1. This
petition, under Article 226 of the Constitution of India, has been
filed with the following prayers:-
“(A) Your
Lordships will be pleased to issue a Writ of Mandamus, or any other
appropriate Writ, Order or direction, quashing and setting aside the
order no.2 of 2011
at Annexure-“F”
passed by the respondent no.3.
(B) Pending
the hearing and final disposal of this petition Your Lordships be
pleased to grant an interim relief and direct the respondent no.3 to
release the said vehicle forthwith;
(C) Any
other and further relief as this Hon’ble Court may deem fit and
proper in the facts and circumstances of the case be granted.”
2. When
the matter is taken up today, Mr.Jitendra Singh, learned advocate for
the petitioner, states that he may be permitted to withdraw the
petition with a view to availing of the statutory remedy before the
Appellate Authority. However, some directions may be issued regarding
expeditious disposal of the appeal.
3. Upon
the above statement being made by the learned advocate for the
petitioner, the following order is passed:-
In
the event that the petitioner files an appeal against the impugned
order before the Appellate Authority, the said Authority shall
consider and decide the same, in accordance with law, within a period
of fifteen days from the date of filing of the appeal as the period
for which the licence has been suspended is to expire on 20.08.2011.
Subject
to the above directions, permission to withdraw the petition is
granted. The petition is disposed of, as withdrawn.
Direct
Service of this order today, is permitted.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top