Gujarat High Court Case Information System
Print
LPA/535/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 535 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9408 of 2009
With
CIVIL
APPLICATION No. 3084 of 2010
In
LETTERS PATENT APPEAL No. 535 of 2010
=========================================================
CHANDRAKANT
P BHAVSAR - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MEHUL SHARAD SHAH for
Appellant(s) : 1,
MS MINI NAIR, AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/03/2010
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Feeling
aggrieved by order dated 8th March 2010 made by the
learned Single Judge pending the above Special Civil Application
No.9408 of 2009 insofar as the appellant-writ petitioner has not been
granted the interim relief as prayed for, the writ petitioner has
preferred the present Appeal under Clause 15 of the Letters Patent.
Learned
advocate Mr.Shah has appeared for the appellant. He has submitted
that since the date of the impugned order, the appellant has now been
served with the notice issued on 12th March 2010 to show
cause why he should not be held to be guilty of the alleged
misconduct.
In
view of the aforesaid development, Mr.Shah seeks leave to withdraw
this Appeal and the Civil Application. Leave is granted. The Appeal
and the Civil Application are disposed of as withdrawn.
(Ms.R.M.Doshit,J)
(M.D.Shah,J)
pathan
Top