Gujarat High Court
P vs State on 6 May, 2010
Gujarat High Court Case Information System
Print
SCA/5902/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5902 of 1998
=========================================================
P
W D EMPLOYEES UNION & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
PC MASTER for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
RULE UNSERVED for Respondent(s) : 2,
RULE SERVED for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 06/05/2010
ORAL
ORDER
By
way of this petition the petitioner has prayed to quash and set
aside the order dated 10.7.1998 passed by the respondents.
The learned advocate for
the petitioner states that the grievance of the petitioner is
redressed. Even otherwise by efflux of time, this petition has
become infructuous. The petition is disposed of accordingly. Rule is
discharged with no order as to costs. Interim relief if any, granted
earlier, stands vacated.
(K.S.Jhaveri,J.)
*Himansu
Top