Gujarat High Court High Court

Medha vs Asst on 1 July, 2008

Gujarat High Court
Medha vs Asst on 1 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/5719/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5719 of 1989
 

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

MEDHA
M JAIN - Petitioner(s)
 

Versus
 

ASST
DIRECTOR GENERAL (M.E.) & 1 - Respondent(s)
 

=================================================
 
Appearance
: 
NOTICE UNSERVED for
Petitioner(s) : 1, 
MR HM BHAGAT for Respondent(s) : 1 - 2. 
RULE
SERVED BY DS for Respondent(s) : 3 - 4. 
MR BB NAIK for
Respondent(s) : 5, 
RULE SERVED for Respondent(s) :
6, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 01/07/2008 

 

 
 
ORAL
ORDER

Notice
issued by this Court to the petitioner, on the learned advocate
representing the petitioner having been appointed as Registrar
(Legal), has remained unserved with an endorsement, ýSnot residing
at the given addressýý.

Having
perused the papers, the Court finds that the matter has become
infructuous. The petition is disposed of accordingly. Rule is
discharged. Interim relief granted earlier is vacated.

However,
in the interest of justice, liberty is reserved to the petitioner to
approach this Court in case of difficulty.

(RAVI R. TRIPATHI, J.)

karim