Gujarat High Court
Hadiyol vs Union on 21 September, 2011
Gujarat High Court Case Information System
Print
SCA/14725/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14725 of 2010
=========================================
HADIYOL
CHANDANSINH RATUJI - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
MR
GIRISH K PATEL for the Petitioner.
MR MK VAKHARIA for the
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 21/09/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
In
view of the changed policy and the reply filed by the Central
Government, the grievance of the petitioner does not survive. The
petition stands dismissed. Rule is discharged. Interim relief, if
any, stands vacated.
(V.M.SAHAI,J)
(K.S.JHAVERI,J)
***vcdarji
Top