Gujarat High Court
Seshapillai vs Central on 24 September, 2010
Gujarat High Court Case Information System
Print
SCA/12470/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12470 of 2010
=========================================================
SESHAPILLAI
KAILASAM - Petitioner(s)
Versus
CENTRAL
ADMINISTRATIVE TRIBUNAL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MS RAO for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 24/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate for the petitioner seeks permission to withdraw this
petition.
Permission,
as prayed for is granted. The petition stands disposed of as
withdrawn.
(A.L.
DAVE, J.)
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top