Gujarat High Court Case Information System
Print
AO/73/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 73 of 2011
With
CIVIL
APPLICATION No. 2504 of 2011
In
APPEAL FROM ORDER No. 73 of 2011
=========================================================
MADEENABIBI
BASIRUDDIN NASIRUDDIN KAZI MOHAMMADI MOHALLO - Appellant(s)
Versus
SECRETARY
& 3 - Respondent(s)
=========================================================
Appearance
:
MR
AS ASTHAVADI for
Appellant(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2011
COMMON
ORAL ORDER
Mr.A.S.
Asthavadi, learned advocate for the appellant, seeks permission of
this Court to withdraw present petition with liberty to move
appropriate proceedings under the personal law.
Permission
as prayed for is granted. The present Appeal From Order stands
disposed of as withdrawn with aforesaid liberty. Consequently, the
Civil Application stands disposed of.
It
is, however, made clear that the observations made by the trial Court
in the impugned order will not come in the way of the appellant in
moving appropriate proceedings under the personal law, since the said
observations are in respect of service law.
(K.S.
Jhaveri, J)
Aakar
Top