Gujarat High Court
Patel vs State on 26 July, 2011
Gujarat High Court Case Information System
Print
SCA/5051/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5051 of 2010
=========================================================
PATEL
VIJAYKUMAR JAYANTIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MRS
FALGUNI D PATEL for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
RULE SERVED
BY DS for Respondent(s) : 1 - 3.
MR HS MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 26/07/2011
ORAL
ORDER
Learned
advocate for the petitioner submits that the interim order passed by
this Court is already complied with and the petitioner got posting as
Vidhya Sahayak on 7.9.2010. In view of the above, learned advocate
for the petitioner seeks permission to withdraw this petition.
Permission as prayed for is granted. This petition stands disposed of
as withdrawn.
(
M.D.Shah, J )
srilatha
Top