Gujarat High Court
Gujarat vs Khalid on 13 July, 2010
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
SCA/6084/2010	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
SPECIAL
CIVIL APPLICATION No. 6084 of 2010
 
 
 
=========================================================
 
GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 
Versus
 
KHALID
HASANBHAI KURESHI - Respondent(s)
 
=========================================================
 
Appearance : 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
MR KISHOR M PAUL for Respondent(s) : 1, 
MR
RAJIV K DESAI for Respondent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	
 
 
 
 
Date
: 13/07/2010 
 
ORAL
ORDER
	It
is stated at the bar by learned counsel appearing on behalf of the
respondent-employee that the employee concerned retired on
30.06.2010, having attained the age of superannuation.
	In
view of the above, the matter has become academic. Hence, it is not
entertained and is disposed of accordingly.
[K.S.
JHAVERI, J.]
Pravin/*
Top