Gujarat High Court
Brijendra vs Union on 19 July, 2010
Gujarat High Court Case Information System
Print
SCA/4561/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4561 of 2010
=========================================================
BRIJENDRA
PRASAD S/O JAGDISH PRASAD - Petitioner(s)
Versus
UNION
OF INDIA - Respondent(s)
=========================================================
Appearance
:
PARTY-IN-PERSON
for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 19/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
petitioner, party-in-person wants to withdraw this proceedings to
approach the Central Administrative Tribunal.
Ordered
accordingly.
(BHAGWATI
PRASAD,J.)
(K.M.THAKER,J.)
Suresh*
Top