Gujarat High Court Case Information System
Print
SCA/9011/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9011 of 2011
==============================================================
VINUBHAI
MANGALJIBHAI SHAH - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
===============================================================
Appearance :
MR
SATYAM Y CHHAYA for Petitioner(s) : 1,
MS VS PATHAK, ASST. GOVT.
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
==============================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 20/07/2011
ORAL
ORDER
Draft
amendment granted.
Mr.
Satyam Chhaya, learned advocate for the petitioner seeks permission
to withdraw this petition with a view to approach the concerned
Revisional Authority for challenging the order of the Deputy
Collector by preferring substantive Revision Application as his
objection in the Revision Application preferred by Ramnikbhai being
No. MVV/Gharkad/SNR/2/210 have not been taken into consideration.
Permission
as sought for is granted. The matter is disposed of as withdrawn. No
order as to costs.
It
is clarified that the Court has not expressed any opinion on the
merits of this petition.
mathew [S.R.
BRAHMBHATT. J.]
Top