Gujarat High Court
Jadeja vs Commandant on 23 December, 2010
Gujarat High Court Case Information System
Print
SCA/16365/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16365 of 2010
=========================================================
JADEJA
KISHORSINH LAGHUBHA - Petitioner(s)
Versus
COMMANDANT
GENERAL & DIRECTOR GENERAL OF POLICE, HOME GUARDS & 1 -
Respondent(s)
=========================================================
Appearance
:
MR.
SHALIN N. MEHTA FOR MS. VIRAJ S FOZDAR
for
Petitioner(s) : 1,
Ms. MOXA
THAKKAR, ASST. GOVERNMENT PLEADER FOR RESPONDENT NO.1
None for
Respondent(s) :
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/12/2010
ORAL
ORDER
Mr.
Shalin N. Mehta, learned advocate for Ms. Viraj S. Fozdar, learned
counsel for the petitioner prays that he may be permitted to withdraw
the petition, with a view to availing of the alternative statutory
remedy under Section 6-B(3) of the Bombay Home Guards Act, 1947.
Upon
the above statement being made by the learned advocate for the
petitioner, permission to withdraw the petition, is granted. The
petition is disposed of, as withdrawn.
(Smt. Abhilasha Kumari, J.)
Safir*
Top