Gujarat High Court High Court

Seshapillai vs Central on 24 September, 2010

Gujarat High Court
Seshapillai vs Central on 24 September, 2010
Author: A.L.Dave,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12470/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12470 of 2010
 

 
=========================================================

 

SESHAPILLAI
KAILASAM - Petitioner(s)
 

Versus
 

CENTRAL
ADMINISTRATIVE TRIBUNAL & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MS RAO for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 24/09/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Learned
advocate for the petitioner seeks permission to withdraw this
petition.

Permission,
as prayed for is granted. The petition stands disposed of as
withdrawn.

(A.L.

DAVE, J.)

(BANKIM.N.MEHTA,
J.)

shekhar/-

   

Top