Gujarat High Court
B vs State on 22 March, 2011
Gujarat High Court Case Information System
Print
SCA/3617/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3617 of 2011
=========================================================
B
I RAVAL ASSISTANT DIRECTOR (TRAINING) - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
MR MAULIK G NANAVATI, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/03/2011
ORAL ORDER
Mr.Dipen
A. Desai, learned counsel for the petitioner states that he may be
permitted to withdraw the petition, with a view to pursuing the
alternative remedy already resorted to by him.
Permission
to withdraw the petition, is granted.
The
petition is disposed of, as withdrawn.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top