CA/7062/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR CONDONATION OF DELAY No. 7062 of 2008 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 605 of 2008 In SPECIAL CIVIL APPLICATION No. 29014 of 2007 With LETTERS PATENT APPEAL (STAMP NUMBER) No. 605 of 2008 In SPECIAL CIVIL APPLICATION No. 29014 of 2007 ====================================== THAKORBHAI CHIMANBHAI RATHOD - Petitioner(s) Versus STATE OF GUJARAT & 1 - Respondent(s) ====================================== Appearance : MR HR PRAJAPATI for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. ====================================== CORAM : HONOURABLE THE CHIEF JUSTICE Y.R.MEENA and HONOURABLE MR.JUSTICE J.C.UPADHYAYA Date : 25/06/2008 ORAL ORDER
Counsel
for the applicant-appellant prays for withdrawal of the application
as well as Letters Patent Appeal (Stamp) with liberty to make fresh
representation to the District Collector, Surat.
Prayer
sought for is allowed.
Civil
Application as well as Letters Patent Appeal (Stamp), as having been
withdrawn, stand dismissed. However, we give liberty to the appellant
to make fresh representation to the concerned District Collector. If
that representation is submitted within 15 days, that be disposed of
within three months from the date of submission of representation.
Civil
Application as well as Letters Patent Appeal (Stamp) both stand
disposed of.
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash