Gujarat High Court
Arvindbhai vs Administrative on 23 March, 2010
Gujarat High Court Case Information System
Print
SCA/3231/1990 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3231 of 1990
=========================================================
ARVINDBHAI
LAXMICHAND VALANI - Petitioner(s)
Versus
ADMINISTRATIVE
OFFICER & 3 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MS KRINA
CALLA AGP for Respondent(s) : 2 - 3.
MR HS MUNSHAW for
Respondent(s) : 2,
RULE NOT RECD BACK for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 23/03/2010
ORAL
ORDER
Though
served, none appears for the petitioner. It also appears that
petitioner has filed a note for withdrawal of the petition in view of
the settlement of the dispute. Hence, petition stands disposed of.
Rule is discharged with no order as to costs. Interim relief, if any,
stands vacated.
(K.S.JHAVERI, J.)
niru*
Top