Gujarat High Court High Court

Sumitraben vs State on 18 January, 2011

Gujarat High Court
Sumitraben vs State on 18 January, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2454/2001	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2454 of
2001 
 
=================================================
 

SUMITRABEN
P DEVMORARI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MRS
VASAVDATTA BHATT for Petitioner(s) : 1, 
MS KRINA CALLA ASST.
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 18/01/2011  
 
 


 

ORAL
ORDER

Mrs.

Bhatt, learned advocate for the petitioner, has submitted that in
view of the issues involved in the petition, the petitioner desires
to invoke alternative remedy by approaching the tribunal for
appropriate relief by filing appropriate application. For the said
purpose, she has requested for permission, upon instructions from the
petitioner, to withdraw the petition at this stage. The request, as
prayed for, is granted. If the petitioner approaches the tribunal
within 4 weeks from today with substantive application as well as
application for condonation of delay, the tribunal would consider the
application for condonation of delay in accordance with law, however,
by taking into account the fact that from 2001 onward the petition
was pending in this Court.

With
the aforesaid clarification, the petition is disposed of as
withdrawn. Rule is discharged. Interim relief, if any, granted
earlier, stands vacated forthwith.

[K.M.Thaker,
J.]

kdc

   

Top