Gujarat High Court
Gujarat vs State on 10 November, 2008
Gujarat High Court Case Information System
Print
SCA/3470/1988 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3470 of 1988
With
SPECIAL
CIVIL APPLICATION No. 3593 of 1988
=========================================================
GUJARAT
RAJYA ARDH SARKARI AUDHYOGIK KARMACHARI SANGH - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner(s) : 1,
NOTICE
SERVED for
Respondent(s) : 1,
MR
SP HASURKAR for
Respondent(s) : 2,
M/S
PATEL ADVOCATES for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/11/2008
ORAL
ORDER
Mr.
P. H. Pathak, learned Advocate for the petitioners, state that by
passage of time the petitioners have been granted all the benefits
and therefore, the grievances raised in this petition shall not
survive.
Heard.
In view of the statement made by Mr. Pathak, the petitions have now
become academic. They stand disposed of accordingly. Liberty to apply
in case of difficulty. Rule is made absolute.
[K.
S. JHAVERI, J.]
Pravin/*
Top