Gujarat High Court Case Information System
Print
SCA/15701/2004 1/ 1 JUDGMENT
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15701 of 2004
=========================================================
GUJARAT
STATE ROAD TRANSPORT DORPORATION - Petitioner(s)
Versus
RAMJIBHAI
V VALA - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MR PH
PATHAK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/08/2010
ORAL
ORDER
In
pursuance the assurance given by the learned advocate for the
petitioner in respect of withdrawal of the petition, the learned
advocate for the petitioner seeks permission to withdraw the petition
in furtherance of the letter dated 15th February 2005
addressed by the Legal Adviser of the petitioner-Corporation to the
learned advocate for the petitioner Mr.Dagli.
Permission
as prayed for is granted. The petition stands disposed of as
withdrawn. Rule is discharged with no order as to costs. Interim
relief, if any, stands vacated.
The
aforesaid letter dated 15th February 2005 tendered today
by Mr.Dagli is taken on record.
(K.S.
Jhaveri, J)
Aakar
Top