Gujarat High Court High Court

Brijendra vs Union on 19 July, 2010

Gujarat High Court
Brijendra vs Union on 19 July, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4561/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4561 of 2010
 

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

 

BRIJENDRA
PRASAD S/O JAGDISH PRASAD - Petitioner(s)
 

Versus
 

UNION
OF INDIA - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
petitioner, party-in-person wants to withdraw this proceedings to
approach the Central Administrative Tribunal.

Ordered
accordingly.

(BHAGWATI
PRASAD,J.)

(K.M.THAKER,J.)

Suresh*

   

Top