Gujarat High Court High Court

Ghanchi vs Chief on 27 January, 2011

Gujarat High Court
Ghanchi vs Chief on 27 January, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8367/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8367 of 2010
 

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

 

GHANCHI
RUKSHANABEN ABDULBHAI & 7 - Petitioner(s)
 

Versus
 

CHIEF
GENERAL MANAGER & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
H.S.MULIA for
Petitioner(s) : 1 - 8. 
MS KIRAN D PANDEY for Respondent(s) : 1 -
2. 
MR NIRAL R MEHTA for Respondent(s) : 2, 
NOTICE SERVED for
Respondent(s) : 3, 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

Mr.

H.S. Mulia, learned advocate for the petitioners states upon
instructions, that as the prayers made in the petition no longer
survive, he may be permitted to withdraw the petition.

Permission
to withdraw the petition, is granted. The petition is disposed of, as
withdrawn. Notice is discharged.

(Smt.

Abhilasha Kumari, J.)

Safir*

   

Top