Gujarat High Court Case Information System
Print
SCA/5130/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5130 of 1994
=========================================================
P
D NALAN STENOGRAPHER GR.II - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MC BHATT for
Petitioner(s) : 1,
MR JK SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/04/2010
ORAL
ORDER
Ms.Niyati
Sampat, learned
advocate appearing on behalf of Mr.M.C. Bhatt
for the petitioner,
seeks permission to withdraw the present petition with a view to
make representation
to the respondent-authority.
Permission
as prayed for is granted. The petition stands disposed of as
withdrawn with aforesaid liberty. Rule is discharged with no order
as to costs. Interim relief, if any, stands hereby vacated.
It
is, however, made clear that if subsequently the petitioner
has passed the concerned examination,
the respondent-authority shall
consider the representation of
the petitioner.
The petition stands disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top