Gujarat High Court High Court

Dineshkumar vs State on 15 March, 2010

Gujarat High Court
Dineshkumar vs State on 15 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9731/1994	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9731 of 1994
 

 
=========================================================

 

DINESHKUMAR
SARDARBHAI DABHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUND M DESAI for
Petitioner(s) : 1, 
MR JASWANT K SHAH AGP for Respondent(s) : 1, 
MR
ND NANAVATI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/03/2010 

 

 
 
ORAL
ORDER

The
petitioner has prayed for a direction directing the respondent no.2
to continue the earlier select list and relying upon to issue the
appointment letters to the petitioner for the post of Primary Teacher
and also to direct/declare that the advertisement dated 2.1.1992 is
arbitrary and illegal.

By
efflux of time this petition has become infructuous. The petition is
disposed of accordingly. Rule is discharged with no order as to
costs. Interim relief, if any, stands vacated. Liberty to apply in
case of difficulty.

[K.S.

JHAVERI, J.]

niru*

   

Top