Gujarat High Court
Anwarbhai vs District on 12 July, 2010
Gujarat High Court Case Information System
Print
SCA/5678/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5678 of 2010
=========================================================
ANWARBHAI
IMAMBHAI MALEK & 2 - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 1 - Respondent(s)
=========================================================
Appearance :
MR
PH PATHAK for
Petitioner(s) : 1 - 3.
NOTICE SERVED for Respondent(s) : 1,
MR
SANJAY M AMIN for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/07/2010
ORAL
ORDER
The
learned counsel for the petitioners states that he does not press
this petition in view of the fact that the respondent no. 2 had paid
the amount of gratuity to the petitioners. The receipt of the amount
in question paid to the petitioners is taken on record. The petition,
therefore, stands disposed of as not pressed. Notice is discharged.
[K.S.
JHAVERI, J.]
/phalguni/
Top