Gujarat High Court Case Information System
Print
SCA/1660/2001 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1660 of 2001
With
SPECIAL
CIVIL APPLICATION No. 1663 of 2001
=========================================================
PRAMOD
GIRDHARLAL HADVANI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ANSHIN H DESAI for
Petitioner(s) : 1,
MR AJ DESAI, AGP for Respondent(s) : 1,
MR
SUNIL C PATEL for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
Date
: 02/08/2011
COMMON ORAL ORDER
Learned
advocate Mr. Anshin H. Desai for the petitioner seeks permission to
withdraw these petitions in light of the order dated 22.07.2004
passed in Letters Patent Appeal Nos. 581 and 582 of 2001 in Special
Civil Application Nos. 1659 and 1657 of 2001 which are cognate
matters, reserving liberty to raise all available contentions before
the authority on the point of unreasonable delay in issuing the
notice under Section 8AA of the Bombay Prevention of Fragmentation
and Consolidation Act and other contentions on merits with a request
that the authority may decide the matter strictly in accordance with
law after affording an opportunity of being heard to the petitioner
and without being influenced by the observations made in the order.
Learned
AGP Mr. A.J. Desai for respondent No.1 and learned advocate Mr. Sunil
C. Patel for the District Panchayat do not object to the request.
Permission
as prayed for is granted and the petitions stand disposed of as
withdrawn. Rule is discharged. No costs.
[A.L.
DAVE, J.]
mrpandya
Top