Gujarat High Court High Court

Saiyad vs State on 13 April, 2010

Gujarat High Court
Saiyad vs State on 13 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5536/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5536 of 1995
 

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

 

SAIYAD
LIYAKATALI JAFERALI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
KETTY A MEHTA for
Petitioner(s) : 1, 
MS KRINA CALLA AGP for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 13/04/2010 

 

 
 
ORAL
ORDER

1.0 By
way of present petition, the petitioner has prayed for a direction to
declare that order dated 04.07.1995 passed by the respondent- State
of Gujarat transferring the petitioner as Labour Judge, Surendranagar
is illegal, ultra vires and bad in law.

2.0 Having
perused the materials produced on record, it transpires that by
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top