Gujarat High Court Case Information System
Print
LPA/1078/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1078 of 2006
In
SPECIAL
CIVIL APPLICATION No. 3235 of 2006
=================================================
PATAN
MUNICIPALITY (THROUGH CHIEF OFFICER) - Appellant(s)
Versus
VALIBEN
JETHABHAI - Respondent(s)
=================================================
Appearance
:
MR NV ANJARIA for Appellant(s)
: 1,
MR BP GUPTA for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
We
have heard Mr N V Anjaria, learned counsel for the appellant and Mr B
P Gupta, learned counsel for the respondent. Mr Anjaria has very
fairly informed the court that the appellant Municipality has taken
decision not to retire any employee compulsorily in future on the
ground that it will cause financial burden on the Municipality. Mr
Anjaria, learned counsel requests that since the respondent has
already retired, this appeal may be dismissed as having become
infructuous but this order shall not be treated as precedent. We
accept the request of Mr Anjaria and dismiss the appeal as having
become infructuous. This order shall not be treated as precedent.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top