Gujarat High Court
Gujarat vs Commissioner on 1 October, 2010
Gujarat High Court Case Information System
Print
SCA/10185/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10185 of 2003
=========================================================
GUJARAT
AUDHYOGIK KAMDAR MAHAMANDAL - Petitioner(s)
Versus
COMMISSIONER
OF LABOUR & 3 - Respondent(s)
=========================================================
Appearance
:
MR
UT MISHRA FOR MR TR MISHRA
for
Petitioner(s) : 1,
MR NIRAJ SONI ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
MR DG CHAUHAN for Respondent(s) : 2,
MR BP
BHATT for Respondent(s) : 3,
MR PJ MEHTA for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 01/10/2010
ORAL
ORDER
As
the respondent is before the BIFR, MR.U.T. Mishra, learned
advocate appearing on behalf of the petitioner seeks permission to
withdraw the present petition at this stage with a liberty to file a
fresh petition in case of difficulty.
Permission
as prayed for by the learned advocate appearing on behalf of the
petitioner is granted. Present petition is dismissed
as withdrawn with the above liberty. Rule is discharged. No costs.
[M.R.
SHAH, J.]
rafik
Top