Gujarat High Court High Court

Hansa vs Principal on 21 February, 2011

Gujarat High Court
Hansa vs Principal on 21 February, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16382/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16382 of
2010 
=========================================================

 

HANSA
ASHWINKUMAR POPAT - Petitioner(s)
 

Versus
 

PRINCIPAL
DISTRICT AND SESSIONS JUDGE & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJESH K SHAH for
Petitioner(s) : 1,MR ASHVIN J POPAT for Petitioner(s) : 1, 
None
for Respondent(s) : 1,3 - 4. 
MR. MAULIK G. NANAVATI, ASST. GOVT.
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 21/02/2011 

 

 
 
ORAL
ORDER

Mr.

Rajesh K. Shah, learned advocate for the petitioner states, upon
instructions that as the grievance of the petitioner has been
redressed, he may be permitted to withdraw the petition, with liberty
to approach the Court in case of difficulty.

Permission
to withdraw the petition, with liberty to approach the Court in case
of difficulty, is granted. The petition is disposed of, as withdrawn.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top