Gujarat High Court Case Information System
Print
SCA/16882/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16882 of 2010
=========================================================
GUJARAT
STATE ROAD TRANSPORT CORPORATION THROUGH & 1 - Petitioner(s)
Versus
JIVABHAI
M PATEL C/O S J BRAHMBHATT - Respondent(s)
=========================================================
Appearance
:
MR
HS MUNSHAW for
Petitioner(s) : 1 - 2.
MR JS BRAHMBHATT for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/08/2011
ORAL
ORDER
After
the matter is heard for some time, learned advocate Mr.H.S. Munshaw
seeks permission to withdraw this petition with a view to approach
the learned Judge of the Labour Court for necessary relief in
Recovery Application No.2464 of 1999, which was disposed of by order
dated 30th June 2010, which is challenged in this
petition. Permission is granted. The petition is disposed of as
withdrawn. Notice is discharged.
2. It
goes without saying that when a matter is prosecuted before a forum
in a bona fide belief the time elapsed in such proceedings be not
construed as delay and is required to be condoned.
(RAVI
R. TRIPATHI, J.)
karim
Top