Gujarat High Court Case Information System
Print
LPA/2382/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2382 of 2009
In
SPECIAL
CIVIL APPLICATION No. 11921 of 2009
With
CIVIL
APPLICATION No. 12999 of 2009
In
LETTERS PATENT APPEAL No. 2382 of 2009
=========================================
SHALIN
EDUCATION TRUST - Appellant(s)
Versus
CHIEF
ENGINEER (PRODUCTION) & 3 - Respondent(s)
=========================================
Appearance :
MR
RR VAKIL for
Appellant(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,3
MS
LILU K BHAYA for Respondent(s) : 2,
MR AJ DESAI, AGP for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
After
some arguments, counsel appearing on behalf of the appellant on
instructions from the appellant sought for permission to withdraw the
writ petition, namely, Special Civil Application No.11921 of 2009, to
enable the appellant to raise all contentions by taking out
appropriate proceedings challenging the order dated 9th
November 2009, as the same has not been decided by the learned Single
Judge. Learned Counsel Ms.Baya appearing for the respondent has no
objection to the same.
We
accordingly set aside the order dated 18th November 2009
passed by the learned Single Judge in Special Civil Application
No.11921 of 2009 and dismiss the same as withdrawn to enable the
appellant to move before appropriate forum.
The
Appeal and the Civil Application stand disposed of with the aforesaid
observations.
(S.J.Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
(vjn)
Top