Gujarat High Court Case Information System
Print
CA/13316/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 13316 of 2010
In
SPECIAL
CIVIL APPLICATION No. 926 of 2010
=========================================================
PUNA
LAXMAN MAKWANA & 3 - Petitioner(s)
Versus
GUJARAT
WATER SUPPLY & SEWERAGE BOARD - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1 - 4.
MR SHASHIKANT S GADE for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 01/12/2010
ORAL ORDER
When
the matter is taken up today, Mr.Shashikant S. Gade, learned counsel
for the respondent – Board states, upon instructions, that the
services of the applicants (original petitioners) shall not be
terminated by the respondent – Board till the final decision of
the petition.
In
view of the above statement being made by the learned counsel for the
respondent, Mr.T.R.Mishra, learned counsel for the applicants
(original petitioners) states that he may be permitted to withdraw
the application. Permission to withdraw the application is granted.
The
application is disposed of, as withdrawn.
A
copy of this order be placed in the file of Special Civil Application
No.926/2010.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top