Gujarat High Court High Court

M.K. Makwana vs State Of Gujarat on 15 September, 2000

Gujarat High Court
M.K. Makwana vs State Of Gujarat on 15 September, 2000
Author: R Tripathi
Bench: R Tripathi


JUDGMENT

R.R. Tripathi, J.

1. Both these matters are against the apprehended suspension. For all these years no further action is taken by the respondents. Therefore, there is no purpose in allowing these petitions to pend any more. Both these petitions are disposed of. Rule is discharged. No order as to costs.