Gujarat High Court
Anjuman vs Gujarat on 21 April, 2010
Gujarat High Court Case Information System
Print
CA/2008/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 2008 of 2003
In
SPECIAL
CIVIL APPLICATION No. 4531 of 1997
=========================================================
ANJUMAN
A NAGORI - Petitioner(s)
Versus
GUJARAT
AGRICULTURAL UNIVERSITY & 1 - Respondent(s)
=========================================================
Appearance :
MR
HS MUNSHAW for
Petitioner(s) : 1,
MR SA DESAI for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 21/04/2010
ORAL
ORDER
By
efflux of time, the application has become infructuous. The
application therefore, stands disposed of as having become
infructuous. Notice is discharged. Interim relief, if any, stands
vacated. However, it will be open for the applicant to prefer
appropriate application before the appropriate authority.
[K.S.
JHAVERI, J.]
/phalguni/
Top