Gujarat High Court Case Information System
Print
SCA/9452/1995 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9452 of 1995
=====================================================
1
Whether
Reporters of Local Papers may be allowed to see the judgment ?
2
To
be referred to the Reporter or not ?
3
Whether
their Lordships wish to see the fair copy of the judgment ?
4
Whether
this case involves a substantial question of law as to the
interpretation of the constitution of India, 1950 or any order
made thereunder ?
5
Whether
it is to be circulated to the civil judge ?
=====================================================
SURSINH
AMARSINH RATHOD - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=====================================================
Appearance :
MR
MEHUL S SHAH for Petitioner(s) : 1,MR SURESH M SHAH for Petitioner(s)
: 1,
MR SN SINHA for Respondent(s) : 1,
MR MG NAGARKAR for
Respondent(s) : 2,
RULE SERVED for Respondent(s) :
3,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/06/2010
ORAL
ORDER
1. The
petitioner has challenged the petitioner has challenged the order of
removal from service.
2. In
view of the affidavit in reply filed on behalf of the respondents,
learned Advocate for the petitioner seeks permission to withdraw the
present petition with a view to approach Chief Security Commissioner,
Mumbai with a mercy petition. Permission granted. Petition stands
disposed of as withdrawn. Rule is discharged with no order as to
costs.
3. If
such a mercy petition is filed within one month form today, such
petition shall be decided within six months from the date of receipt
of such petition.
[K.S.
JHAVERI, J.]
ar
Top