Gujarat High Court High Court

Patel vs District on 12 March, 2010

Gujarat High Court
Patel vs District on 12 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6832/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6832 of 1993
 

With


 

SPECIAL
CIVIL APPLICATION No. 14335 of 1993
 

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

PATEL
NIRESHKUMAR PRABHUDAS – Petitioner(s)

Versus

DISTRICT
PRIMARY EDUCATION OFFICER & 1 – Respondent(s)

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

Appearance :

MR
PS PATEL for
Petitioner(s) : 1,
MR RA MISHRA for Respondent(s) : 1,
MR JK
SHAH AGP for Respondent(s) :
2,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 12/03/2010

ORAL
COMMON ORDER

The
learned counsel for the petitioner states that by efflux of time, the
petitions have infructuous. The petitions, therefore, stand disposed
of as having become infructuous. Rule is discharged. Interim relief,
if any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top