Gujarat High Court
Mistri vs State on 30 August, 2011
Gujarat High Court Case Information System
Print
SCA/9994/1994 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9994 of 1994
=========================================================
MISTRI
MEENA BHAGWAN - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance :
MS
SUDHA R GANGWAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1, 4,
MR
YOGESH S LAKHANI for Respondent(s) : 2 - 3.
MR YN RAVANI for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 26/03/2010
ORAL
ORDER
By
way of this petition the petitioner has prayed to quash and set
aside the appointment order passed in favour of respondent no.5 and
direct the respondent authorities to treat the said appointment
order as null and void and further to restrain the respondent no.5
in continuing on the post of Assistant Teacher in the respondent
institution.
By
efflux of time, this petition has become infructuous. The petition
is disposed of accordingly. Rule is discharged with no order as to
costs. Interim relief if any, granted earlier, stands vacated.
(K.S.Jhaveri,J.)
*Himansu
Top