Gujarat High Court High Court

Mahendragiri vs State on 27 April, 2010

Gujarat High Court
Mahendragiri vs State on 27 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9259/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9259 of 1998
 

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

 

MAHENDRAGIRI
SOMGIRI GONSAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MAMTA R VYAS for
Petitioner(s) : 1, 
MR JASWANT K SHAH AGP for Respondent(s) : 1, 
DS
AFF.NOT FILED (R) for Respondent(s) : 2 - 3. 
MR MAYANK VORA for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 27/04/2010 

 

 
ORAL
ORDER

1.0 By
way of present petition, the petitioner has prayed to direct the
respondent authorities to consider the application of the petitioner
for the inter-district transfer and that he should be accommodated at
the place of his choice as per the directions of the Government and
also prayed to quash and set aside the appointment orders issued to
Vidya Sahayaks.

2.0 Having
perused the materials produced on record, it transpires that by
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated. Liberty to revive in case of difficulty.

(K.S.JHAVERI,
J.)

niru*

   

Top