Gujarat High Court Case Information System
Print
SCA/3574/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3574 of 2008
=========================================================
SWATI
M PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
RAJESH K SAVJANI for
Petitioner(s) : 1,
MR HH PARIKHA AGP for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 3,
MR DG SHUKLA for
Respondent(s) : 3,
MR VAIBHAV A VYAS for Respondent(s) : 4,
MR
PARESH UPADHYAY for Respondent(s) : 5,
MR SHALIN N MEHTA for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 15/10/2008
ORAL ORDER
Without
prejudice to the rights and contentions of the petitioner, learned
counsel for the petitioner states that to avail future scope of the
petitioner, she is willing to forgo the rights of this petition and
also willing to resign from the post which may be considered by the
respondent. The resignation will be tendered by 16th
October, 2008 to the Secretary, Labour and Employment Department
which may be considered within four days’ from the receipt of
resignation by the Secretary.
Matter
to come upon 23rd October, 2008. It is made clear that
this order is passed without prejudice to the rights and contentions
of both the sides.
(K.S.JHAVERI,
J.)
Amit/-
Top