Gujarat High Court Case Information System
Print
CA/2397/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 2397 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2098 of 2010
=========================================================
GOHIL
SHANTUBEN R & 3 - Applicant(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
MP SHAH for
Petitioner(s) : 1 - 4.MS. KRUTI M SHAH for Petitioner(s) : 1 - 4.
MR
KP RAVAL, ASSTT.GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 3.
NOTICE NOT RECD BACK for
Respondent(s) : 4 - 5.
MR MK VAKHARIA for Respondent(s) :
4,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/04/2011
ORAL
ORDER
Ms.Kruti
M.Shah, learned advocate for the applicants (original petitioners),
submits that pursuant to issuance of notice on 28.03.2011 and service
thereof, respondent No.3 has released the remaining amount of salary
of the applicants for the period February 2009 to March 2010,
therefore she does not want to press the application and she may be
permitted to withdraw the same.
Upon
the above statement made by the learned advocate for the applicants,
the following order is passed:
Permission
to withdraw the application is granted. The application is disposed
of as withdrawn.
Notice
is discharged.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top