Gujarat High Court Case Information System
Print
SCA/12297/1994 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12297 of 1994
with
CIVIL
APPLICATION No. 2583 of 1994
=========================================================
MANILAL
M PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
MR
HARESH J TRIVEDI for Respondent(s) : 2 - 3.
MR JT TRIVEDI for
Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/03/2010
COMMON
ORAL ORDER
Today
during the course of hearing, the learned
advocate for the petitioner
has submitted that the respondent-institution
has already been closed and therefore, he has prayed that he may be
permitted to withdraw the present petition with liberty to move
appropriate forum for the terminal benefits for which he is entitled
to.
In
view of the aforesaid, when the respondent-institution
has already been closed, the permission as prayed for is granted.
The present petition stands disposed of as withdrawn with
appropriate liberty. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated.
In
view of disposal of the main petition, Civil Application also does
not survive. The same is also disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top