Gujarat High Court
Narendra vs State on 11 February, 2010
Gujarat High Court Case Information System
Print
SCA/10417/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10417 of 2009
=========================================
NARENDRA
AMBALAL RAVAT - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
BM MANGUKIYA and MS BELA A PRAJAPATI for the Petitioner.
Mr.
A.J.Desai, Assistant GOVERNMENT PLEADER for Respondent no. 1.
MR
DG CHAUHAN for Respondent(s) : 2 - 3.
None for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 11/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
Public Interest Litigation in respect of service matter is not
maintainable, counsel for the petitioner sought for and permitted to
withdraw the writ petition to enable the petitioner to move before
authority bringing notice to it, illegality if any, caused in
issuing the order.
2. Writ
petition is dismissed as withdrawn. Notice is discharged.
(S.J.Mukhopadhaya,C.J.)
(Anant S.Dave.,J)
***vcdarji
Top