Gujarat High Court
Vice vs Chairman on 24 August, 2011
Gujarat High Court Case Information System
Print
SCA/2081/1986 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2081 of 1986
=========================================================
VICE
PRESIDENT - Petitioner(s)
Versus
CHAIRMAN
& 2 - Respondent(s)
=========================================================
Appearance
:
MR.
SACHIN VASAVADA FOR MR. PS CHARI
for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 09/05/2011
ORAL
ORDER
Mr.
Sachin Vasavada, learned advocate for Mr. P.S. Chari, learned
advocate for the petitioner states, upon instructions from Mr. P.S.
Chari that he may be permitted to withdraw the petition, with liberty
to file a fresh one on the same cause of action.
Permission
to withdraw the petition, with liberty to file a fresh petition on
the same cause of action, is granted. The petition is disposed of, as
withdrawn. Rule is discharged.
(Smt. Abhilasha Kumari, J.)
Safir*
Top