Gujarat High Court
R vs State on 23 April, 2010
Gujarat High Court Case Information System
Print
SCA/448/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 448 of 2010
=========================================
R
R JAIN, (RETIRED PRINCIPAL JUDGE CITY CIVIL & SESSIONS -
Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
MB GANDHI for
Petitioner(s) : 1,MR CHINMAY M GANDHI for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR JB PARDIWALA
for Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the petitioner prays and is permitted to withdraw the petition
without any liberty to file fresh petition for same cause of action.
This order shall not stand in the way of the petitioner to get
terminal benefits to which he is entitled under law. Disposed of
withdrawn.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
(vjn)
Top