Gujarat High Court High Court

Ganeshbhai vs State on 19 March, 2010

Gujarat High Court
Ganeshbhai vs State on 19 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4411/1993	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4411 of 1993
 

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

 

GANESHBHAI
A.DEDHI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KISHOR M PAUL for
Petitioner(s) : 1, 
MR TUSHAR MEHTA, ADDITIONAL ADVOCATE GENERAL
WITH MRS KRINA CALLA for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 19/03/2010 

 

 
				ORAL
ORDER

1.0 The
petitioner has filed present petition to seek a writ of mandamus
directing the respondents to operate select list wherein the
petitioner finds his name as a successful candidate to the post of
Gram Sevak.

2.0 Having
perused the materials produced on record, it transpires that by
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged with no order as to costs. Liberty to revive in case of
difficulty.

(K.S.JHAVERI,
J.)

niru*

   

Top