Gujarat High Court Case Information System
Print
MCA/2381/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2381 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4944 of 2009
=========================================
DADUBHAI
UNNADBHAI KOHAR
Versus
S
K NANDA SECRETARY & 1
=========================================
Appearance :
MS. REENA
KAMANI for MR PH PATHAK for Applicant(s) :
1,
MR. L.B.DABHI, AGP for Respondent(s) : 1 - 2.
RULE SERVED
for Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE VIJAY MANOHAR SAHAI
Date
: 15/12/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
Ms.
Reena Kamani, learned Advocate for Mr. P.H.Pathak, learned Advocate
for the Applicant, upon instructions received from the Applicant
does not press this Application and seeks leave to withdraw the same
in view of the order dated 22.11.2010 rendered in Letters Patent
Appeal No. 2136 of 2010 in Special Civil Application No. 4944 of
2009 with Civil Application No. 10398 of 2010 in Letters Patent
Appeal No. 2136 of 2010, by a Division Bench of this Court, by
which, while disposing of the LPA, the Respondent – State of
Gujarat has been directed that the benefits due to the Applicant
herein under the impugned oral judgment dated 9.9.2009 in Special
Civil Application No. 4944 of 2009 shall be duly calculated and paid
to the Applicant herein within a period of one month and latest by
30th December 2010.
Mr.
L.B.Dabhi, learned AGP for the Respondents has no objection if leave
as prayed for is granted in view of the order dated 22.11.2010
rendered in Letters Patent Appeal No. 2136 of 2010 in Special Civil
Application No. 4944 of 2009 with Civil Application No. 10398 of
2010 in Letters Patent Appeal No. 2136 of 2010 by a Division Bench
of this Court.
Hence,
leave to withdraw the Application is granted. Application stands
disposed of as it is withdrawn. Rule is discharged.
A
copy of the order dated 22.11.2010 rendered in Letters Patent Appeal
No. 2136 of 2010 in Special Civil Application No. 4944 of 2009 with
Civil Application No. 10398 of 2010 in Letters Patent Appeal No.
2136 of 2010, by a Division Bench of this Court, shall be retained
on record of this case.
(A.M.Kapadia,J)
(V.M.Sahai,J)
Jayanti*
Top