Gujarat High Court
Kalpesh vs State on 14 July, 2011
Gujarat High Court Case Information System
Print
SCA/5795/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5795 of 2011
=========================================================
KALPESH
NARANBHAI RATHOD - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AS SUPEHIA for
Petitioner(s) : 1,
MR AL SHARMA AGP for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 - 5.
NOTICE SERVED BY DS for
Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 14/07/2011
ORAL
ORDER
1. Heard
learned advocate Mr.A.S.Supehai for petitioner and learned AGP
Mr.A.L.Sharma for respondent No.1.
2. Learned
advocate Mr.Supehia for petitioner submitted that petitioner is
already appointed as Sikshan Sahayak in pursuance to selection made
by respondents in the Institution and now, no further order is
required to be passed in present petition, as present petition has
become infructuous.
3. In
view of above, present petition is disposed of as having become
infructuous. Notice is discharged.
[
H.K.RATHOD, J. ]
(vipul)
Top