Gujarat High Court High Court

Arsh vs Ramji on 11 September, 2008

Gujarat High Court
Arsh vs Ramji on 11 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9751/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9751 of 2008
 

With


 

CIVIL
APPLICATION No. 10694 of 2008
 

 
 
=================================================


 

ARSH
FASHIONS - Petitioner
 

Versus
 

RAMJI
PRAJAPATI & 2 - Respondents
 

=================================================
 
Appearance : 
MR
PY DIVYESHVAR for Petitioner: 
NOTICE UNSERVED for Respondent
: 
NOTICE NOT RECD BACK for Respondent : 2, 
MS. S.V. PATHAK, LD.
AGP for Respondent :
3, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

Shri
PY Divyeshvar, learned counsel appearing for the petitioner seeks
permission to withdraw the petition as well as the civil application
with a view to pursue Misc. Application No. 5 of 2008 filed before
the concerned Labour Court. The permission as sought for is granted.
Petition as well as the civil application stand dismissed as
withdrawn. Notice discharged. No cost.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top