Gujarat High Court
Dinesh vs Director on 13 May, 2010
Gujarat High Court Case Information System
Print
SCA/5585/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5585 of 1998
=========================================================
DINESH
THAKARSIBHAI KACHHA - Petitioner(s)
Versus
DIRECTOR
OF HEALTH MEDICAL SERVICES AND MEDICAL EDUCATION & 2 -
Respondent(s)
=========================================================
Appearance :
MR
GM JOSHI for
Petitioner(s) : 1,
MR JK SHAH AGP for Respondent(s) : 1,
MR PV
HATHI for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 13/05/2010
ORAL
ORDER
Today,
when the matter was called out, the learned counsel for the
petitioner states that in view of the affidavit-in-reply filed by
respondents nos. 2 and 3, more particularly para 3 and 4 of the
reply, the grievance of the petitioner now does not survive. Thus, in
view of the statement made by the learned counsel for the petitioner,
the petition stands disposed of. Rule is discharged. Interim relief,
if any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top