Gujarat High Court
Manojkumar vs Social on 14 June, 2010
Gujarat High Court Case Information System
Print
SCA/2002/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2002 of 2003
=========================================================
MANOJKUMAR
KANTILAL SALVI - Petitioner(s)
Versus
SOCIAL
WELFARE DEPARTMENT. & 2 - Respondent(s)
=========================================================
Appearance :
MR
NK MAJMUDAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1, 3,
DS
AFF.NOT FILED (R) for Respondent(s) : 1 - 3.
MR BHARAT JANI for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/06/2010
ORAL
ORDER
Mr.
Bharat Jani, learned counsel appearing for respondent no.2, states
that the petitioner has resumed the duties and therefore, the
grievances raised by him in the present petition have been
substantially redressed.
In
view of the above, no further orders are required to be passed in the
matter. Consequently, the petition stands disposed of. Rule is made
absolute. Liberty to apply in case of difficulty.
[K.S.
JHAVERI, J.]
Pravin/*
Top