Gujarat High Court High Court

Mistri vs State on 26 March, 2010

Gujarat High Court
Mistri vs State on 26 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9994/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9994 of 1994
 

=========================================================


 

MISTRI
MEENA BHAGWAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SUDHA R GANGWAR for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 4, 
MR
YOGESH S LAKHANI for Respondent(s) : 2 - 3. 
MR YN RAVANI for
Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 26/03/2010 

 

ORAL
ORDER

By
way of this petition the petitioner has prayed to quash and set
aside the appointment order passed in favour of respondent no.5 and
direct the respondent authorities to treat the said appointment
order as null and void and further to restrain the respondent no.5
in continuing on the post of Assistant Teacher in the respondent
institution.

By
efflux of time, this petition has become infructuous. The petition
is disposed of accordingly. Rule is discharged with no order as to
costs. Interim relief if any, granted earlier, stands vacated.

(K.S.Jhaveri,J.)

*Himansu

   

Top