Gujarat High Court High Court

Surat vs Jimy on 22 July, 2011

Gujarat High Court
Surat vs Jimy on 22 July, 2011
Author: Bankim.N.Mehta,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10569/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10569 of 2002
 

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

 

SURAT
DISTRICT CO-OPERATIVE MILK PRODUCER UNION LTD & 2 - Petitioner(s)
 

Versus
 

JIMY
ERACHSHA ENGINEER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DEEPAK V PATEL for
Petitioner(s) : 1 - 3. 
MRS KETTY A MEHTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Patel states that the petitioner has already retired
from the employment on 26.10.2010 on attaining age of superannuation.
He further states that the respondent has complied with the
direction issued by this Court by order dated 1.9.2003 and hence, he
seeks permission to withdraw the petition. Other side has no
objection.

Permission,
as prayed for, is granted. The petition stands disposed of as
withdrawn. Interim relief granted earlier stands vacated. Rule is
discharged.

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top