Gujarat High Court Case Information System
Print
SCA/5607/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5607 of 1998
=========================================================
NEMSINGH
- Petitioner(s)
Versus
DIVISIONAL
SECURITY COMMISSIONER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MB FAROOQUI for
Petitioner(s) : 1,
MRS SHILPA R SHAH for Respondent(s) : 1,
for
Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/04/2010
ORAL
ORDER
1.0 By
way of present petition, the petitioner has prayed to quash and set
aside the order of compulsory retirement dated 21.05.1997, order
dated 30.12.1997 of the Appellate Court and also prayed to pass an
order of reinstatement of the petitioner on his original post
forthwith and also pass an order restraining the respondents to take
the possession of the petitioner’s Railway quarter at Baroda.
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 granted earlier
stands vacated.
(K.S. JHAVERI, J.)
niru*
Top