Gujarat High Court Case Information System
Print
SCA/13276/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13276 of
1994
=========================================================
M
L SONI - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MR ANAND for
Petitioner(s) : 1,
MR JASWANT K SHAH AGP for Respondent(s) : 1 -
2.
MR S TRIPATHY for Respondent(s) : 3,
MR.PBSHARMA for
Respondent(s) : 3,
MR YN OZA for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/04/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed to treat the
proposal of 14.11.1994 for the promotion of respondent No. 3- Mr.
M.D. Leuva to the post of Deputy Director and the petitioner’s
reversion as illegal.
2.0 It
is stated that respondent No.3- Mr. M.D. Leuva who was working as a
Deputy Director, on temporary basis in place of the petitioner who is
also functioning on a temporary basis, has died. In view of that, the
petition has become infructuous. The petition stands disposed of as
having become infructuous. Rule is discharged with no order as to
costs. Interim relief, if any, stands vacated.
(K.S.JHAVERI,
J.)
niru*
Top