Gujarat High Court Case Information System
Print
SCA/14842/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14842 of 2011
With
CIVIL
APPLICATION No. 10520 of 2011
In
SPECIAL CIVIL
APPLICATION No. 14842 of
2011
=========================================================
MAHENDRA
NARANBHAI BAROT - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance :
MR
B P MUNSHI for
Petitioner: 1, MR SHIVROOP GAEKWAD for Petitioner: 1, MR NARENDRA
GAEKWAD for Petitioner: 1
GOVERNMENT PLEADER for Respondent :
1
None for Respondents : 2 -
3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 10/10/2011
ORAL
ORDER
Shri
B.P.Munshi, learned advocate appearing for the petitioner in the main
petition as well as in Civil Application submits that the petitioner
is in fact desirous to withdrawing this petition and he would be
withdrawing. However, if the matter is adjourned for a period of one
week, in the mean time the petitioner is attempting to persuade the
concerned authorities so that he can avoid stigma on account of
removal from the office.
The
arguments are over. This request was made when the Court was not
inclined to entertain the petition. At the request of Shri Munishi,
the matter is kept on 17.10.2011.
(S.R.
BRAHMBHATT, J.)
Pankaj
Top