Gujarat High Court
Manjulaben vs District on 13 April, 2010
Gujarat High Court Case Information System Print SCA/9354/1998 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9354 of 1998 ========================================================= MANJULABEN RAMJIBHAI SOLANKI - Petitioner(s) Versus DISTRICT PRIMARY EDUCATION OFFICER & 1 - Respondent(s) ========================================================= Appearance : MR BHARAT JANI for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1 - 2. M/S PATEL ADVOCATES for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 13/04/2010 ORAL ORDER
It
is submitted by Mr.B.G. Jani, learned
advocate for the petitioner,
that by efflux of time, the present petition
has become infructuous as the matter pertains to inter-district
transfer. Hence, this Court may dispose of the same.
In
view of aforesaid, the present petition stands disposed of as having
become infructuous. Rule is discharged with no order as to costs.
Interim relief, if any, stands hereby vacated. Liberty to revive in
case of difficulty.
(K.S.
Jhaveri, J)
Aakar
Top