Gujarat High Court Case Information System Print LPA/334/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 334 of 2007 In SPECIAL CIVIL APPLICATION No. 22270 of 2005 With CIVIL APPLICATION No. 4403 of 2007 In LETTERS PATENT APPEAL No. 334 of 2007 ========================================================= SANSKAR BHARTI - Appellant(s) Versus THE STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR RD RAVAL for Appellant(s) : 1, MS. RITA CHANDARANA AGP for Respondent(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 2 - 3. ========================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 29/12/2008 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel for the appellant seeks permission to withdraw Special Civil
Application No.22270 of 2005 as well as the present Letters Patent
Appeal and Civil Application No. 4403 of 2007 filed therein so as to
approach the authority concerned afresh. He states that the
appellant/petitioner will not claim any interest if ultimately any
order is passed in his favour. Permission as prayed for is granted.
The petition as well as LPA and the Civil Application stand disposed
of as withdrawn. If the appellant/petitioner makes any representation
to respondent No.2, he shall consider the same and dispose it of
within a period of three months from the date of receipt of such
representation.
Direct
service is permitted.
(K.S.
Radhakrishnan C.J.)
(Akil
Kureshi, J.)
…
(karan)
Top