Gujarat High Court
Special Civil Application No. … vs Ms Manisha Lavkumar on 2 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No 3697 of 2001
--------------------------------------------------------------
SMITABEN P MAKWANA
Versus
STATE OF GUJARAT
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 3697 of 2001
MR RM CHHAYA for Petitioner No. 1
MS MANISHA LAVKUMAR, AGP, for Respondent No. 1-2
.......... for Respondent No. 3-5
--------------------------------------------------------------
CORAM : MR.JUSTICE M.S.SHAH
Date of Order: 25/11/2002
ORAL ORDER
Heard Mr RM Chhaya for the petitioners and Ms
Manisha Lavkumar learned AGP for the respondents.
The learned counsel for the parties agree that
since the grievance in the petition was about admissions
to the B. Ed. Sociology Course for the year 2001-2002,
the present petition has become infructuous by now.
The petition is accordingly dismissed as
infructuous.
(M.S. Shah,J)
zgs/-