Gujarat High Court Case Information System
Print
MCA/2465/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2465 of 2010
In
CIVIL
APPLICATION No. 4202 of 2005
In
SPECIAL
CIVIL APPLICATION No. 12615 of 2003
======================================
CHANDRAKANT
CHIMANLAL JAISWAL
Versus
DIVISIONAL
DIRECTOR & ANR
======================================
Appearance :
MR
PRADEEP PATEL for Applicant
MR ASHISH M DAGLI for
Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1 Mr.
Ashish M. Dagli, learned Advocate for the respondent No.1-Mr.
Shishodiya, Divisional Manager, Gujarat Road Transport Corporation,
Rajkot Division, Rajkot and respondent No.2 – Mr. Gajubha Chudasama,
Depot Manager, Limdi Bus Station, Limbdi, upon instructions received
from them, states that Notice dated 14.9.2010 issued against the
petitioner has been withdrawn in view of the fact that the
petitioner has already deposited the arrears of rent payable by him
to S.T. Corporation. Therefore, the said Notice is not going to be
implemented by the S.T. Corporation.
2 In
view of the aforesaid statement made by Mr. Ashish M. Dagli, learned
Advocate for the respondent Nos. 1 and 2, Mr. Pradeep J. Patel,
learned Advocate for the petitioner, upon instructions received from
the petitioner, who is personally present in the Court, does not
press this petition and seeks leave to withdraw the same.
3 Mr.
Ashish M. Dagli, learned Advocate for the respondents has no
objection if leave as prayed for is granted.
4 Hence,
leave to withdraw the petition is granted. The petition stands
disposed of as it is withdrawn with no order as to costs.
(A.M.KAPADIA,
J.)
(J.C.UPADHYAYA,
J.)
pnnair
Top