Gujarat High Court
Jayshreeben vs State on 17 November, 2008
Gujarat High Court Case Information System
Print
SCA/2919/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2919 of 1993
=========================================================
JAYSHREEBEN
BHATT - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
NOTICE
SERVED for
Petitioner(s) : 1,
MR JK SHAH, AGP for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2,
MR HS MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/11/2008
ORAL
ORDER
Though
served, none appears for the petitioner.
By
way of this petition, the petitioner has prayed for appointment on
the post of primary teacher. By efflux of time, present petition has
become infructuous. In that view of the matter, rule is discharged.
Interim relief, if any, stands vacated accordingly.
(K.S.JHAVERI,
J.)
(ila)
Top