Gujarat High Court High Court

Jayantibhai vs Gujarat on 16 March, 2010

Gujarat High Court
Jayantibhai vs Gujarat on 16 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3111/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3111 of 1995
 

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

 

JAYANTIBHAI
BHURABHAI VIRANI - Petitioner(s)
 

Versus
 

GUJARAT
STATE ROAD TRANSPORT CORPORATION & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKESH H RATHOD for
Petitioner(s) : 1, 
MR SK BUKHARI for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 16/03/2010 

 

 
 
ORAL
ORDER

1.0 By
way of present petition, the petitioner has prayed to quash and set
aside the Transfer Order issued by the respondent No.3-Joint Managing
Director, Ahmedabad.

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. Notice 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