Gujarat High Court Case Information System
Print
SCA/1302/1991 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1302 of 1991
=========================================================
N
R NAYAK & 19 - Petitioner(s)
Versus
CHAIRMAN,
& 1 - Respondent(s)
=========================================================
Appearance
:
MR
YN OZA for
Petitioner(s) : 1 - 20.
RULE SERVED for Respondent(s) : 1,
MR
BP TANNA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 08/03/2010
ORAL
ORDER
1.0 When
the matter was admitted way back in the year 1992, following order
was passed.
Rule.
Heard with Special Civil Application No. 1083 of 1989.
2.0 It
is required to be noted that the Special Civil Application No. 1083
of 1989 is disposed of by the Division Bench of this Court vide order
dated 08.07.2004.
3.0 Therefore,
for the reasons stated in the aforesaid judgment and order dated
08.07.2004, this petition is dismissed. Rule is discharged with no
order as to costs. Interim relief, if any, stands vacated.
4.0 A
copy of the order dated 08.07.2004 passed in Special Civil
Application No. 1083 of 2004 shall be kept along with this order.
(K.S.JHAVERI, J.)
niru*
Top