Gujarat High Court
Saraben vs Registrar on 17 November, 2008
Gujarat High Court Case Information System
Print
SCA/12502/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12502 of 2008
=========================================================
SARABEN
AKHTAR HUSSAIN BALDIVALA - Petitioner(s)
Versus
REGISTRAR
& 2 - Respondent(s)
=========================================================
Appearance
:
MRS
KETTY A MEHTA for
Petitioner(s) : 1,
MRS
VD NANAVATI for
Respondent(s) : 1
- 2.
NOTICE
NOT RECD BACK for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 17/11/2008
ORAL
ORDER
Mrs.Nanavati,
learned Counsel for the University, places on record a copy of the
decision/resolution dated 28.9.2008 passed by the Executive
Committee of the University, whereby it is resolved that the
appointment of Members of Women Development Cell shall not be
terminated until the expiry of the period of three years from the
date of sanction.
In
view of the aforesaid, the cause for the petitioner against the
termination prior to the expiry of the term would not survive as
agitated in the present petition.
Hence,
the petition is disposed of as having become infructuous.
17.11.2008 (Jayant
Patel, J.)
vinod
Top