Gujarat High Court High Court

Bhikabhai vs Union on 18 March, 2010

Gujarat High Court
Bhikabhai vs Union on 18 March, 2010
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3739/2004	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3739 of 2004
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MS. JUSTICE R.M.DOSHIT  
 


 

HONOURABLE
MR.JUSTICE MD SHAH
 
=========================================================

 

BHIKABHAI
A PURABIA - Petitioner
 

Versus
 

UNION
OF INDIA & 3 - Respondent
 

=========================================================
 
Appearance
: 
MR
MILIND R KULKARNI for Petitioner, 
RULE SERVED BY DS for Respondent
Nos. 1,3 - 4 
MRS VASAVDATTA BHATT for Respondent
No.2 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 18/03/2010 

 

ORAL
JUDGMENT

(Per : HONOURABLE
MS. JUSTICE R.M.DOSHIT)

This
petition under Article 226 of the Constitution is filed by the
employee of the Western Railway to challenge the order of transfer
made on 5th March, 2004.

Learned
advocate, Mr.M.R.Kulkarni has appeared for the petitioner. He states
that pending this petition, the petitioner has, on reaching the age
of superannuation, retired from service. In view of the retirement of
the petitioner from service, the cause of action does not survive.
He, therefore, seeks leave to withdraw this petition.

Leave
is granted. The petition is disposed of as withdrawn. Rule is
discharged.

(MS.R.M.DOSHIT,J.)

(M.D.SHAH,J.)

radhan

   

Top