Gujarat High Court High Court

Ramanbhai vs Deputy on 6 May, 2010

Gujarat High Court
Ramanbhai vs Deputy on 6 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5388/2000	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5388 of 2000
 

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

 

RAMANBHAI
GOVINDBHAI PATEL - Petitioner(s)
 

Versus
 

DEPUTY
SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Petitioner(s) : 1, 
MR NIKUNT RAVAL AGP for Respondent(s) : 1,
1.2.1,1.2.2 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/05/2010 

 

 
 
ORAL
ORDER

1.0 The
petitioner has prayed to quash and set aside the impugned
charge-sheet dated 26.05.2000 and also direct the respondents to open
the seal-cover and to promote the petitioner to post of Deputy
Executive Engineer if he is otherwise found fit for promotion as per
the Rules for promotion without being influenced in any manner
whatsoever nature and ignoring the pendency of the departmental
proceedings in pursuance of the charge-sheet dated 26.05.2000.

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. Liberty to revive in case of difficulty.

(K.S.JHAVERI,
J.)

niru*

   

Top