Gujarat High Court
Bodar vs Dist.Primary on 8 March, 2010
Gujarat High Court Case Information System
Print
SCA/10037/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10037 of 1993
=========================================================
BODAR
SHANKERBHAI SURAMALJI - Petitioner(s)
Versus
DIST.PRIMARY
EDUCATION OFFICERSABARKANTHA & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
KETTY A MEHTA for
Petitioner(s) : 1,
MS KRINA CALLA AGP for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/03/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous. It stands
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated. Liberty to apply in case of difficulty.
[K.S.JHAVERI,
J.]
Pravin/*
Top