Gujarat High Court
Akhil vs Union on 29 January, 2010
Gujarat High Court Case Information System
Print
SCA/13358/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13358 of 2009
=========================================
AKHIL
GUJARAT GENERAL MAJDOOR SANGH - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================
Appearance
:
MR
TR MISHRA for Petitioner(s) : 1,
DS AFF.NOT FILED (N) for
Respondent(s) : 1 - 4.
MR HASMUKH THAKKER for Respondent(s) :
3,
MR NIRAV V JOSHI for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 29/01/2010
ORAL
ORDER
Shri
Mishra, learned advocate for the petitioner seeks permission to
withdraw this petition in view of the fact that he has already
preferred Special Civil Application No. 510 of 2010. Permission as
sought for is granted. Matter is disposed of as having been
withdrawn. Notice is discharged. Interim relief granted earlier
stands vacated.
(S. R.
Brahmbhatt, J. )
sudhir
Top