Gujarat High Court
Nizarali vs Office on 27 January, 2011
Gujarat High Court Case Information System
Print
SCA/175/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 175 of 2011
=========================================================
NIZARALI
A MITHANI - Petitioner(s)
Versus
OFFICE
OF DEPUTY COLLECTOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DIPAK R DAVE for
Petitioner(s) : 1,
MR HK PATEL, AGP for Respondent(s) : 1.
None for
Respondent :
2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 27/01/2011
ORAL
ORDER
After
the matter is heard for some time, learned advocate for the
petitioner seeks permission to withdraw this petition with a view to
approach the authority once again. Permission is granted. The
petition stands disposed of as withdrawn. In the event, the
petitioner approaches the authority on or before 21.2.2011, it is
expected that the authority will decide the matter as expeditiously
as possible, but not later than six weeks from the date of receipt of
a representation of the petitioner. Direct service is permitted.
(RAVI
R.TRIPATHI,J)
pathan
Top