Gujarat High Court Case Information System
Print
SCA/9094/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9094 of
2011
=========================================================
VISHAL
JAYENDRA PATEL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 15 - Respondent(s)
=========================================================
Appearance :
MR
BS BRAHMBHATT for
Petitioners : 1 - 2.
MS V.S. PATHAK LD. AGP for Respondent :
1,
None for Respondents : 2 -
15.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 08/08/2011
ORAL
ORDER
Heard
learned advocate appearing for the parties.
Shri
Brahmbhatt, learned advocate for the petitioners submitted that the
concerned authority, respondent no.1 has rejected the interim prayer
vide impugned order dated 25.05.2011. Learned advocate for the
petitioners seeks permission to withdraw this petition and prays the
Court that as the interim order itself is not granted, the Revision
Application be decided within stipulated time.
Learned
AGP has submitted that there shall not be any objection to such
order but instead of giving fix time, the Court may observe that the
Revision Application be decided as expeditiously as possible.
This
Court is of the view that permission for withdrawal is granted,
however the respondent no.1 is directed to decide the Revision
Application of the present petitioners preferably within three
months from the date of receipt of the writ of this order. With
this observation, the petition is disposed of as having been
withdrawn. No costs.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top