Gujarat High Court
Jayant vs State on 5 April, 2011
Gujarat High Court Case Information System
Print
SCA/23959/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23959 of 2005
=====================================================
JAYANT
V. JOSHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================================
Appearance :
Mr.Viral Vyas
for MR ASHISH M DAGLI for Petitioner(s) :
1,
Mr.L.B.Dabhi,learned ASST.GOVERNMENT PLEADER for Respondent(s)
: 1 - 2.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 05/04/2011
ORAL
ORDER
Mr.Viral
Vyas, learned advocate for Mr.Ashish M.Dagli, learned advocate for
the petitioner states, upon instructions from Shri Jayant V.Joshi,
the petitioner, who is present in the Court today, that as the
benefit of Higher Pay Scale has already been granted to the
petitioner, nothing survives in the petition, and he may be permitted
to withdraw the same.
Upon
the above statement is being made by the learned advocate for the
petitioner, permission to withdraw the petition is granted.
Accordingly, the petition is disposed of, as withdrawn. Rule is
discharged. There shall be no orders as to costs.
(Smt.Abhilasha Kumari,J)
arg
Top