Gujarat High Court High Court

Jadeja vs Commandant on 23 December, 2010

Gujarat High Court
Jadeja vs Commandant on 23 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16365/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16365 of 2010
 

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

 

JADEJA
KISHORSINH LAGHUBHA - Petitioner(s)
 

Versus
 

COMMANDANT
GENERAL & DIRECTOR GENERAL OF POLICE, HOME GUARDS & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR.
SHALIN N. MEHTA FOR MS. VIRAJ S FOZDAR
for
Petitioner(s) : 1,
 

Ms. MOXA
THAKKAR, ASST. GOVERNMENT PLEADER FOR RESPONDENT NO.1 
None for
Respondent(s) :
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/12/2010 

 

 
 
ORAL
ORDER

Mr.

Shalin N. Mehta, learned advocate for Ms. Viraj S. Fozdar, learned
counsel for the petitioner prays that he may be permitted to withdraw
the petition, with a view to availing of the alternative statutory
remedy under Section 6-B(3) of the Bombay Home Guards Act, 1947.

Upon
the above statement being made by the learned advocate for the
petitioner, permission to withdraw the petition, is granted. The
petition is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top