Gujarat High Court High Court

Hadiyol vs Union on 21 September, 2011

Gujarat High Court
Hadiyol vs Union on 21 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14725/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14725 of 2010
 

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


 

HADIYOL
CHANDANSINH RATUJI - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
GIRISH K PATEL for the Petitioner. 
MR MK VAKHARIA for the
Respondents. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/09/2011 

 

 
 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

In
view of the changed policy and the reply filed by the Central
Government, the grievance of the petitioner does not survive. The
petition stands dismissed. Rule is discharged. Interim relief, if
any, stands vacated.

(V.M.SAHAI,J)

(K.S.JHAVERI,J)

***vcdarji

   

Top