Gujarat High Court High Court

M vs State on 11 November, 2008

Gujarat High Court
M vs State on 11 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2502/1990	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2502 of 1990
 

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

 

M
D PARMAR & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MB GANDHI for
Petitioner(s) : 1 - 5. 
Mr. J.K Shah Asstt. GOVERNMENT PLEADER for
Respondent(s) : 1 - 2. 
None for Respondent(s) : 3 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/11/2008 

 

 
 
ORAL
ORDER

1. By
way of this petition the petitioner has prayed to direct them to
fill in vacant post of Deputy Mamlatdar in the Banaskantha District.

2. Looking
to the nature of the prayer, by efflux of time this petition has
become infructous. Rule is discharged. Interim relief if any stands
vacated. Liberty to apply in case of difficulty.

(K.S.Jhaveri,J.)

mary//

   

Top