Gujarat High Court
Manilal vs Gujarat on 16 July, 2008
Gujarat High Court Case Information System
Print
SCA/17465/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17465 of 2006
=========================================================
MANILAL
KHUSHALBHAI SEJPAL - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION - Respondent(s)
=========================================================
Appearance :
MR
RAJESH K DESAI for Petitioner(s) : 1,
M/S
TRIVEDI & GUPTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/07/2008
ORAL
ORDER
Learned
counsel for the petitioner produces on record a communication dated
`nil’ addressed by the petitioner requesting him to withdraw the
petition with a view to file fresh representation/petition for
claiming the interest on the delayed payment of retiral dues, if so
advised. Copy of the communication of the petitioner is ordered to
be taken on record.
Permission,
as prayed for, is granted. Liberty is granted to the petitioner to
file representation / petition for claiming the interest on the
delayed payment of retiral dues.
This
Special Civil Application stands disposed of as withdrawn. Notice
discharged.
(ANANT S. DAVE, J.)
*pvv
Top