Gujarat High Court High Court

Hilla vs Unknown on 16 August, 2010

Gujarat High Court
Hilla vs Unknown on 16 August, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/438/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 438 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13996 of 1993
 

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


 

HILLA
RATANSHA HILLOO - Applicant(s)
 

Versus
 

SOUTH
GUJARAT UNIVERSITY & 2 - Opponent(s)
 

=========================================================
 
Appearance : 
MR
JR NANAVATI for
Applicant(s) : 1, 
RULE SERVED for Opponent(s) : 1 - 3. 
MR SN
SHELAT for Opponent(s) : 1 - 2. 
MRS VD NANAVATI for Opponent(s) :
1, 
MR HJ NANAVATI for Opponent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/08/2010 

 

 
ORAL
ORDER

Counsel
for the applicant submitted that the applicant was not satisfied
with the ad-hoc promotion and subsequent regularization. She had in
the agreement granting her ad-hoc promotion vide communication dated
30th October, 2001 put an endorsement that she had
accepted the same, keeping all contentions before the High Court
open, however, could not bring the said to the notice of her
advocate due to her ill-health when the petition came to be disposed
of by order dated 8.9.2009 in following terms.

Counsel
for the South Gujarat University produced on record a resolution
dated 30.9.2003 by which the petitioner is regularized.

In
that view of the matter, the petition has become infructuous. Same is
disposed of as having become infructuous. Rule is discharged .

Considering
the above submission, the order dated 8.9.2009 is recalled. Petition
is revived and may be placed for disposal before the appropriate
Court in accordance with law.

This
application is disposed of accordingly.

(AKIL
KURESHI, J.)

(ashish)

   

Top