Gujarat High Court Case Information System
Print
MCA/2528/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR CONTEMPT No. 2528 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2955 of 2010
=========================================================
PRASHANT
HASMUKHRAY JHA - Applicant(s)
Versus
VINAYGIRI
R GOSAI DISTRICT EDUCATION OFFICER & 1 - Opponent(s)
=========================================================
Appearance
:
MR
DK CHAUDHARI for
Applicant(s) : 1,
None for Opponent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.M.KAPADIA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 28/09/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.M.KAPADIA)
1. Mr.
Dinesh K Chaudhari, learned advocate for the petitioner, upon
instructions received from the petitioner, seeks leave to withdraw
the petition, reserving liberty to file appropriate proceedings
before the appropriate Forum to execute the order dated 25/8/2008
rendered in Application No. 142/1999 by the Ld. Gujarat Higher
Secondary Schools Services Tribunal, Ahmedabad.
2. Leave,
as prayed for, is granted.
3. The
petition stands rejected as it is withdrawn, reserving liberty to
file appropriate proceedings before the appropriate Forum to execute
the order dated 25/8/2008 rendered in Application No. 142/1999 by the
Ld. Gujarat Higher Secondary Schools Services Tribunal, Ahmedabad.
(A.M.
Kapadia, J.)
(
J.C. Upadhyaya, J.)
* Pansala.
Top