Gujarat High Court Case Information System
Print
SCA/11109/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11109 of 2010
=========================================
BANASKANTHA
GENERAL WORKERS UNION-THROUGH GENERAL SECRETARY - Petitioner(s)
Versus
DHANERA
MUNICIPALITY & 2 - Respondent(s)
=========================================
Appearance :
MR
HS MUNSHAW for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2010
ORAL
ORDER
Shri
Munshaw, learned advocate appearing on behalf of the petitioner seeks
permission to withdraw the present petition as the petitioner
proposes to approach the Director of Municipality for an appropriate
decision in accordance with law as ordered by this Court in Special
Civil Application No. 330/2009.
Without
expressing anything on merits with respect to entitlement of the
petitioner for regularisation, the present petition is dismissed as
withdrawn. As and when such a representation is made the same shall
be considered in accordance with law as per the settled provisions of
law at the earliest.
(M.R.
SHAH, J.)
siji
Top