Gujarat High Court High Court

Mahendra vs Gujarat on 11 November, 2008

Gujarat High Court
Mahendra vs Gujarat on 11 November, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6120/1991	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6120 of 1991
 

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

 

MAHENDRA
PRATAP VERMA - Petitioner(s)
 

Versus
 

GUJARAT
AGRICULTURAL UNIVERSITY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JR NANAVATI for
Petitioner(s) : 1, 
MR SN SHELAT for Respondent(s) : 1, 
MR
GIRISH PATEL for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 11/11/2008  
 
ORAL ORDER

Mr.J.R.Nanavati,
learned counsel for the petitioner states that the petitioner has
taken papers from him n 31st March, 1995. However, no
appearance is filed.

By
way of present petition, the petitioner has challenged the selection
of one Dr.R.M.Tripathi, respondent No.2.

By
efflux of time, the petition has become academic. Accordingly, the
petition is dismissed. Rule is discharged. Interim relief, if any
granted earlier, shall stand vacated. However, parties are at
liberty to apply in case of any difficulty.

(K.S.JHAVERI,
J.)

Amit/-

   

Top