Gujarat High Court Case Information System
Print
SCA/29682/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 29682 of
2007
=========================================================
KURESHI
KALUBHAI BHAIKHAN - Petitioner(s)
Versus
THE
COLLECTOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DJ BHATT for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 29/07/2008
ORAL ORDER
Mr.
Bhatt, learned advocate for the petitioner, submits that this
petition was preferred with a prayer for execution of the recovery
certificate and now the recovery certificate has been executed and
the amount in question has been recovered and is deposited with the
labour court. Therefore, the relief prayed for by the petitioner in
the present petition is realized and the petition does not survive.
He, therefore, requests for permission to withdraw present petition
at this stage, Mr. Diwedi, learned AGP, places on record
communication dated 18.7.2008 conveying that an amount of
Rs.3,98,736/- has been recovered by obtaining cheque for the said
amount from the judgment debtor by auctioning the property. The said
communication is taken on record. The request made by Mr. Bhatt is
granted. Present petition is disposed of as withdrawn. Notice
discharged.
[K.M.Thaker,
J.]
kdc
Top