Gujarat High Court
Yadav vs Union on 16 March, 2010
Gujarat High Court Case Information System
Print
SCA/6630/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6630 of 1998
=========================================================
YADAV
SN - Petitioner(s)
Versus
UNION
OF INDIA & 5 - Respondent(s)
=========================================================
Appearance :
MR
RAMNANDAN SINGH for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1 - 5.
MR
SIRAJ R GORI for Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for
Respondent(s) : 6,
RULE NOT RECD BACK for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 16/03/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous. It stands
disposed of accordingly. Rule is discharged. Interim relief, if any,
stands vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top