Gujarat High Court
B vs Bhavnagar on 26 March, 2010
Gujarat High Court Case Information System
Print
SCA/9219/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9219 of 1995
With
SPECIAL
CIVIL APPLICATION No. 9220 of 1995
=========================================================
B
U SHUKLA - Petitioner(s)
Versus
BHAVNAGAR
DISTRICT PANCHAYAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
MB PARIKH for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/03/2010
ORAL
ORDER
By
way of these petitions, the petitioners have prayed to direct the
respondent-authorities not to terminate their services on the ground
that they have not passed the departmental examination within three
attempts and further to direct them to pay the regular salary and
other admissible allowances.
By
efflux of time, the reliefs claimed cannot be granted. Hence, the
petitions stand disposed of, as having become infructuous. Rule is
discharged. Interim relief, if any, stand vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top