Gujarat High Court Case Information System
Print
SCA/3679/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3679 of 2011
=========================================================
THAKOR
BHURAJI RAMAJI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AG JOSHI for
Petitioner(s) : 1,MR DIPAK H SINDHI for Petitioner(s) : 1,
MR
JANAK RAVAL AGP for Respondent(s) : 1,
None for Respondent(s) : 2
- 3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 23/03/2011
ORAL
ORDER
1. The
petitioner is aggrieved by order dated 19.09.2007 under which the
petitioner’s licence as Hawker (Kerosene) has been cancelled.
2. The
said decision of the respondent authority is challenged on diverse
grounds as contained in para:4(A) to 4(H) of petition.
3. Learned
counsel for the petitioner has submitted that the petitioner intends
to make a detailed representation to the competent authority to
consider his case for renewal of licence or for issuance of fresh
licence and for that purpose the petitioner does not intend to press
this petition.
4. The
request as prayed for is granted. Petitioner is permitted to withdraw
the petition so as to make representation to the competent authority.
The competent authority may decide the same in accordance with law,
applicable policies and rules, however, without being influenced by
the present order.
5. With
the aforesaid clarification the petition is disposed of.
(K.M.THAKER,
J.)
Amit
Top