Gujarat High Court High Court

Vice vs Chairman on 9 May, 2011

Gujarat High Court
Vice vs Chairman on 9 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2081/1986	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2081 of 1986
 

 
 
=========================================================

 

VICE
PRESIDENT - Petitioner(s)
 

Versus
 

CHAIRMAN
& 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
SACHIN VASAVADA FOR MR. PS CHARI
for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Mr.

Sachin Vasavada, learned advocate for Mr. P.S. Chari, learned
advocate for the petitioner states, upon instructions from Mr. P.S.
Chari that he may be permitted to withdraw the petition, with liberty
to file a fresh one on the same cause of action.

Permission
to withdraw the petition, with liberty to file a fresh petition on
the same cause of action, is granted. The petition is disposed of, as
withdrawn. Rule is discharged.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top