Gujarat High Court
Mahammad vs District on 13 October, 2008
Gujarat High Court Case Information System
Print
SCA/11079/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11079 of 2008
=========================================================
MAHAMMAD
ISAP DARWESH - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JS BRAHMBHATT for
Petitioner(s) : 1,
MR.KUNAL PANDYA, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s) : 2,
MS
MONALI H BHATT for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 13/10/2008
ORAL
ORDER
Ms.Monali
Bhatt, learned Advocate appearing for the respondent No.2 under the
instructions from Shri S.P.Pandya, Senior Labour Officer, Vadodara
states that the dues subject matter of certificate shall be paid to
the petitioner latest by 16th October, 2008.
In
view of the aforesaid statement, learned Advocate appearing for the
petitioner seeks permission to withdraw the present petition.
Permission, as prayed for, is granted with a liberty to revive the
same in case of difficulty. Petition stands disposed of as withdrawn
accordingly. Notice discharged.
(S.R.BRAHMBHATT,
J.)
sompura
Top