Gujarat High Court Case Information System
Print
MCA/2087/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2087 of 2010
In
SPECIAL
CIVIL APPLICATION No. 944 of 2007
=========================================================
NARENDRAKUMAR
KHUSHALBHAI PARMAR - Applicant(s)
Versus
K
N BHATT ADDL. CHIEF SECRETARY TO THE G & 3 - Opponent(s)
=========================================================
Appearance
:
MS
J.K. HINGORANI, LD. ADVOCATE FOR MS. LILU K BHAYA
for
Applicant(s) : 1,
MR. DABHI, AGP, for Opponent(s) : 1 - 2.
MR
DEEPAK P SANCHELA for Opponent(s) : 3,
MR RA MISHRA for
Opponent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 13/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Ms.
J.K. Hingorani, learned advocate for Ms. Lilu K. Bhaya, learned
advocate for the applicant, upon instructions received from the
applicant, does not want to press this application and seeks leave to
withdraw this application since the applicant-original petitioner has
already been reinstated in service by respondent No. 4 District
Development Officer, Kheda, in compliance of the order dated
28.10.2009 passed in Special Civil Application No. 944 of 2007 by
learned Single Judge of this Court for which this contempt
application is filed.
2. Mr.
Dabhi, learned AGP, for opponent No. 1 and 2 and Mr. Deepak P.
Sanchela, learned advocate for opponent No. 3 and Mr. R.A. Mishra,
learned advocate for opponent No. 4 have no objection if leave to
withdraw the application is granted.
3. Leave
to withdraw this application is granted.
4. This
application stands disposed of as not pressed and withdrawn.
5. Notice
is discharged.
(A.M. KAPADIA, J)
(BANKIM N. MEHTA, J)
(pkn)
Top