Gujarat High Court High Court

Gujarat vs Khalid on 13 July, 2010

Gujarat High Court
Gujarat vs Khalid on 13 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6084/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6084 of 2010
 

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


 

GUJARAT
STATE ROAD TRANSPORT CORPORATION - Petitioner(s)
 

Versus
 

KHALID
HASANBHAI KURESHI - Respondent(s)
 

=========================================================
 
Appearance : 
MR
HARDIK C RAWAL for
Petitioner(s) : 1, 
MR KISHOR M PAUL for Respondent(s) : 1, 
MR
RAJIV K DESAI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/07/2010 

 

ORAL
ORDER

It
is stated at the bar by learned counsel appearing on behalf of the
respondent-employee that the employee concerned retired on
30.06.2010, having attained the age of superannuation.

In
view of the above, the matter has become academic. Hence, it is not
entertained and is disposed of accordingly.

[K.S.

JHAVERI, J.]

Pravin/*

   

Top