Gujarat High Court Case Information System
Print
SCA/17001/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17001 of 2011
=================================================
RABARI
MANDA GOGAN - Petitioner
Versus
STATE
OF GUJARAT THRO THE SECRETARY & 1 - Respondents
=================================================
Appearance :
MR
VIJAY H NANGESH for Petitioner:
MS. ARCHANA RAVAL, LD. AGP for
Respondent: 1,
None for Respondent:
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 14/11/2011
ORAL
ORDER
Learned
advocate for the petitioner seeks permission to withdraw the petition
with a view to take out appropriate representation to the concerned
authority. Permission as sought for is granted. If such
representation is made, same shall be decided within 30 days from the
date of receipt thereof. However it is clarified that, in case if any
adverse action is being taken against the petitioner, then, this 30
days period shall not come in the way of the authority in any manner.
Petition is dismissed as withdrawn. No costs.
[
S.R. BRAHMBHATT, J ]
/vgn
Top