Gujarat High Court High Court

Vineetha vs Union on 19 January, 2011

Gujarat High Court
Vineetha vs Union on 19 January, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10972/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10972 of 1998
 

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


 

VINEETHA
RAVINDRANATH NAIR - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MUKUL SINHA for
Petitioner(s) : 1,MR CS UPADHYAY for Petitioner(s) : 1, 
MR AK
CLERK for Respondent(s) : 1 - 2. 
MS VINITA VINAYAK FOR M/S THAKKAR
ASSOC. for Respondent(s) :
3, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 19/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Ms.

Vinita Vinayak for M/s. Thakkar Associates for the respondent-Narmada
Control Authority places on record the letter issued to them from the
Deputy Director (Administration) that the services of the petitioner
has been regularized. The said letter is taken on record. The learned
counsel states that upon inquiry from Mr. Mukul Sinha as well as Mr.
Upadhyaya, she has been told that they have no instructions in the
matter on the said aspects. As prayers in the petition are for
regularization and other consequential relief, the petition is
disposed of as having become infructuous. Rule is discharged. I.R.,
if any, stands vacated.

[JAYANT
PATEL, J.]

[J.C.UPADHYAYA,
J.]

JYOTI

   

Top