Gujarat High Court
Pranav vs State on 3 October, 2011
Gujarat High Court Case Information System
Print
SCA/3080/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3080 of 2000
=========================================================
PRANAV
PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
TANNA
ASSOCIATES for
Petitioner(s) : 1,
MS SHRUTI PATHAK AGP for Respondent(s) :
1,
RULE SERVED for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/10/2011
ORAL
ORDER
1.0 By
way of present petition, the petitioner has challenged the impugner
termination order dated 18.04.2000 passed by the respondent.
2.0 It
is stated by Mr. Tanna, learned Senior Advocate for the petitioner
that by efflux of time, the petition has become academic. Hence, the
petition stands disposed of as having become academic. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.
(K.S.JHAVERI,
J.)
niru*
Top