Gujarat High Court
Mahendrabhai vs Navin on 29 July, 2010
Gujarat High Court Case Information System
Print
SCA/1358/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1358 of 2003
=========================================================
MAHENDRABHAI
D SHETHNA - Petitioner(s)
Versus
NAVIN
FLUORINE INDUSTRIES LTD. - Respondent(s)
=========================================================
Appearance :
MR
DIPAK R DAVE for
Petitioner(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/07/2010
ORAL
ORDER
Mr.
Keyur Gandhi, learned counsel appearing on behalf of Nanavati
Associates for the respondent, has submitted communication dated
20.07.2010, wherein, it has been informed that the petitioner has
been reinstated in service. In view of the same, the matter has now
become infructuous. Hence, it stands disposed of accordingly. Rule is
discharged. Liberty to revive in case of difficulty. The
communication dated 20.07.2010 is taken on record.
[K.S.
JHAVERI, J.]
Pravin/*s
Top