Gujarat High Court
Surat vs Jimy on 22 July, 2011
Gujarat High Court Case Information System
Print
SCA/10569/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10569 of 2002
=========================================================
SURAT
DISTRICT CO-OPERATIVE MILK PRODUCER UNION LTD & 2 - Petitioner(s)
Versus
JIMY
ERACHSHA ENGINEER - Respondent(s)
=========================================================
Appearance
:
MR
DEEPAK V PATEL for
Petitioner(s) : 1 - 3.
MRS KETTY A MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 22/07/2011
ORAL
ORDER
Learned
advocate Mr. Patel states that the petitioner has already retired
from the employment on 26.10.2010 on attaining age of superannuation.
He further states that the respondent has complied with the
direction issued by this Court by order dated 1.9.2003 and hence, he
seeks permission to withdraw the petition. Other side has no
objection.
Permission,
as prayed for, is granted. The petition stands disposed of as
withdrawn. Interim relief granted earlier stands vacated. Rule is
discharged.
(BANKIM.N.MEHTA,
J.)
shekhar/-
Top