Gujarat High Court
Pathusing vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
SCA/8592/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8592 of 1993
=========================================================
PATHUSING
G. MAKWANA & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
(MR
GA PANDIT) for
Petitioner(s) : 1 - 2.None for Petitioner(s) : None for Petitioner
No(s).: for Petitioner(s) : 3,
MR JK SHAH, AGP for Respondent(s) :
1,
None for Respondent(s) : 2,
FRESH NOTICE REQD(N) for
Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/11/2008
ORAL
ORDER
By
way of this petition, the petitioner has prayed for a direction
directing the respondents to give effect to the select list and to
give appointment to the petitioners. The petition is of the year
1993. By efflux of time, the petition has become infructuous. In
that view of the matter, Rule is discharged. Interim relief, if
any, stands vacated.
(K.S.JHAVERI,
J.)
(ila)
Top