Gujarat High Court
Hansa vs Principal on 21 February, 2011
Gujarat High Court Case Information System
Print
SCA/16382/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16382 of
2010
=========================================================
HANSA
ASHWINKUMAR POPAT - Petitioner(s)
Versus
PRINCIPAL
DISTRICT AND SESSIONS JUDGE & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K SHAH for
Petitioner(s) : 1,MR ASHVIN J POPAT for Petitioner(s) : 1,
None
for Respondent(s) : 1,3 - 4.
MR. MAULIK G. NANAVATI, ASST. GOVT.
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/02/2011
ORAL
ORDER
Mr.
Rajesh K. Shah, learned advocate for the petitioner states, upon
instructions that as the grievance of the petitioner has been
redressed, he may be permitted to withdraw the petition, with liberty
to approach the Court in case of difficulty.
Permission
to withdraw the petition, with liberty to approach the Court in case
of difficulty, is granted. The petition is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top