Gujarat High Court High Court

Naginkumar vs State on 8 March, 2010

Gujarat High Court
Naginkumar vs State on 8 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/522/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 522 of 2010
 

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

 

NAGINKUMAR
ISHWARBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SK PATEL for
Petitioner(s) : 1, 
MR RASHESH, RINDANI, ASST GOVERNMENT PLEADER
for Respondent(s) : 1, 
MR MANISH J PATEL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 08/03/2010 

 

 
 
ORAL
ORDER

In
view of the cancellation of the transfer camp which was scheduled on
23.01.2010, the grievance of the petitioner shall not survive.
However, the prayer for implementation of the Government Resolution
dated 04.06.2004 is not examined by this court. It will be open to
the petitioner to challenge the same as and when the G.R. is required
to be considered. This petition accordingly stands disposed of.
Notice is discharged. No costs.

(K.S.

JHAVERI, J.)

Divya//

   

Top