Gujarat High Court High Court

Dayhabhia vs State on 1 October, 2010

Gujarat High Court
Dayhabhia vs State on 1 October, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9991/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9991 of 2003
 

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


 

DAYHABHIA
MULABHAI VANKAR & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
RK MISHRA for
Petitioner(s) : 1 - 2. 
MR. NEERAJ SONI, AGP for Respondent(s) : 1
- 2. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 01/10/2010 

 

 
ORAL
ORDER

By
way of this petition under Article 227 of the Constitution of India,
the petitioners have prayed for an appropriate writ, direction and
order to declare that the petitioners are entitled to benefit of
Government Resolution dated 17.10.1988 and to place the petitioners
in the time scale salary and to pay them the other usual allowances
attached with the post in question on the basis of the Government
Resolution dated 17.10.1988.

After
the matter was argued at length, Shri RK Mishra, learned advocate for
the petitioners seeks permission to withdraw the present petition in
light of the affidavit in reply filed by the respondent. Without
expressing any opinion with respect to affidavit in reply filed by
the concerned authority, petitioners are permitted to withdraw the
present Special Civil Application. Permission is accordingly granted.
Petition is dismissed as withdrawn. Rules discharged. No costs.

(M.R.SHAH,
J.)

kaushik

   

Top