Gujarat High Court
Pradyumansinh vs Managing on 25 February, 2010
Gujarat High Court Case Information System
Print
SCA/16340/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16340 of 2003
=========================================================
PRADYUMANSINH
S. RATHOD - Petitioner(s)
Versus
MANAGING
DIRECTOR, G.S.R.T.C. & 1 - Respondent(s)
=========================================================
Appearance
:
MR
JASWANT K SHAH for
Petitioner(s) : 1,
MR ASHISH M DAGLI for Respondent(s) : 1,
RULE
SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/02/2010
ORAL
ORDER
1. The
petitioner prays for a declaration that the petitioner is entitled
for continuation of license as per clause -12 of circular dated
8th July 2003 and the petitioner is entitled for the
benefit of the same.
2. By
efflux of time this petition has become infructous. Petition stands
disposed of as having become infructous. Rule is discharged with no
order as to costs. Liberty to revive in case of difficulty.
(K.S.
Jhaveri,J.)
mary//
Top