Gujarat High Court
Medha vs Asst on 1 July, 2008
Bench: Ravi R.Tripathi
SCA/5719/1989 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5719 of 1989 ================================================= MEDHA M JAIN - Petitioner(s) Versus ASST DIRECTOR GENERAL (M.E.) & 1 - Respondent(s) ================================================= Appearance : NOTICE UNSERVED for Petitioner(s) : 1, MR HM BHAGAT for Respondent(s) : 1 - 2. RULE SERVED BY DS for Respondent(s) : 3 - 4. MR BB NAIK for Respondent(s) : 5, RULE SERVED for Respondent(s) : 6, ================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 01/07/2008 ORAL ORDER
Notice
issued by this Court to the petitioner, on the learned advocate
representing the petitioner having been appointed as Registrar
(Legal), has remained unserved with an endorsement, ýSnot residing
at the given addressýý.
Having
perused the papers, the Court finds that the matter has become
infructuous. The petition is disposed of accordingly. Rule is
discharged. Interim relief granted earlier is vacated.
However,
in the interest of justice, liberty is reserved to the petitioner to
approach this Court in case of difficulty.
(RAVI R. TRIPATHI, J.)
karim