Gujarat High Court High Court

Banaskantha vs Dhanera on 17 September, 2010

Gujarat High Court
Banaskantha vs Dhanera on 17 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11109/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11109 of 2010
 

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


 

BANASKANTHA
GENERAL WORKERS UNION-THROUGH GENERAL SECRETARY - Petitioner(s)
 

Versus
 

DHANERA
MUNICIPALITY & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HS MUNSHAW for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 17/09/2010 

 

 
 
ORAL
ORDER

Shri
Munshaw, learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition as the petitioner
proposes to approach the Director of Municipality for an appropriate
decision in accordance with law as ordered by this Court in Special
Civil Application No. 330/2009.

Without
expressing anything on merits with respect to entitlement of the
petitioner for regularisation, the present petition is dismissed as
withdrawn. As and when such a representation is made the same shall
be considered in accordance with law as per the settled provisions of
law at the earliest.

(M.R.

SHAH, J.)

siji

   

Top