Gujarat High Court
Gujarat vs State on 4 October, 2011
Gujarat High Court Case Information System
Print
LPA/1399/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1399 of 2011
In
SPECIAL
CIVIL APPLICATION No. 1479 of 2010
WITH
CIVIL
APPLICATION NO. 1003 OF 2011.
================================================
GUJARAT
STATE GOVERNMENT PRESSES CLASS-III EMPLOYEE - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
================================================
Appearance
:
MR PINAKIN M RAVAL for
Appellant(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 04/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
In
view of the fact that representation of the petitioner as directed by
learned Single Judge of this Court is considered and decided by the
respondents on 14th September, 2011, therefore, the
present appeal would become infructuous. Therefore, the present
appeal stands disposed of as having become infructuous.
In
view of the order passed in the main matter, the civil application
would not survive and the same is disposed of accordingly.
[V.M.
SAHAI,J.]
[K.S.JHAVERI,J.]
pawan
Top