Gujarat High Court High Court

The vs Rajesh on 16 July, 2008

Gujarat High Court
The vs Rajesh on 16 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	

 
 


	 

SCA/3805/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3805 of 2008
 

 
=========================================================

 

THE
MAMLATDAR - Petitioner(s)
 

Versus
 

RAJESH
DAMJIBHAI GURJER - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Petitioner(s) : 1, 
MR PP MAJMUDAR for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/07/2008  
ORAL ORDER

On
perusal of the memo of petition, certain errors in the averments made
in the petition are noticed. The learned Government Pleader,
therefore, seeks permission to withdraw the present petition at this
stage with a liberty to file a fresh petition duly amended/corrected
against the same award and on the same subject matter. Liberty is
granted. It would be open for the petitioner to file a fresh
petition with the same award and on the same subject matter since the
same is withdrawn only for the purpose of correcting the errors in
the petition.

[
K.M. Thaker, J. ]

rmr.